High Court Patna High Court - Orders

Vikky Kumar vs The State Of Bihar on 21 April, 2011

Patna High Court – Orders
Vikky Kumar vs The State Of Bihar on 21 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.11133 of 2011
                           VIKKY KUMAR S/O MUKHI MAHTO
                                          Versus
                                 THE STATE OF BIHAR
                                         -----------

02 21.04.2011 Heard learned counsels for the petitioner, informant

and the State.

The petitioner is apprehending his arrest in a case

registered under Sections 363/366(A) of the Indian Penal

Code.

The 164 statement, the victim has got recorded her

age as 19 years. The Court has also assessed the age of the

victim as 19 years and the victim has denied the accusation of

abduction.

Though the medical report suggests the age of

victim between 17 to 19 years.

Considering the aforesaid facts, let the above

named, petitioner, be released on anticipatory bail, in the

event of his arrest or surrender before the learned court below

within a period of 12 weeks from today, on furnishing bail

bond of Rs. 10,000/- (ten thousand) with two sureties of the

like amount each to the satisfaction of the learned Chief

Judicial Magistrate, Vaishali at Hajipur in connection with

Hajipur Town P.S. Case No. 683 of 2010 , subject to the

conditions as laid down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Nitesh/Safik