IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.5216 of 2011
Mishrilal Pradhan ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Arup Kr. Dey
For the State : A. P.P.
-----
5/13.9.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections 366A of
the Indian Penal Code, in connection with Bandgaon P.S. Case no.02 of 2011,
corresponding to G.R. No. 44 of 2011.
There is direct allegation against the petitioner in the FIR to have kidnapped
the minor daughter of the informant.
Learned counsel for the petitioner submitted that the victim is not minor
rather she is a major one as per medical examination. Learned counsel further
submitted that the victim has not made any allegation of sexual harassment
against the petitioner, as such petitioner be released on bail.
Learned APP opposed the prayer for bail.
From the statement of the victim recorded in the case diary, it appears that
she has stated that she was kidnapped by this petitioner.
In the facts and circumstances of the case, I am not inclined to release the
petitioner Mishrilal Pradhan on bail. Accordingly, prayer for bail stands rejected.
(H. C. Mishra, J)
R.Kumar