IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20926 of 2010
MOHAN YADAV
Versus
THE STATE OF BIHAR
-----------
2 25.06.2010 Heard learned counsel appearing on
behalf of the petitioner and learned counsel
appearing on behalf of the State.
The petitioner is in custody in
connection with Sheikhpura P.S. No. 131 of 2010
for offences punishable under Sections 366A/34
of the Indian Penal Code.
Learned counsel for the petitioner with
reference to the statement of the victim girl
placed at Annexure-2 of the bail application
given under Section 164 of the Code of Criminal
Procedure, submits that the entire allegation
is false. He further submits that the victim
girl and the petitioner are married and which
fact has been admitted by the girl herself who
also submits that she is living comfortably in
her matrimonial home.
Having regard to the circumstances
aforesaid, let the petitioner namely, Mohan
Yadav be released on bail on furnishing bail
bonds of Rs. 10,000/- with two sureties of the
2
like amount to the satisfaction of learned
Chief Judicial Magistrate, Sheikhpura in
connection with Sheikhpura P.S. case No. 131 of
2010.
Bibhash ( Jyoti Saran, J.)