IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20099 of 2011
Amarjit Chaudhary, S/O-Ganga Bishun Chaudhary
Versus
The State Of Bihar
-----------
02 15.07.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since 24.03.2011
in a case registered under Sections 363, 368, 372/34 of the Indian
Penal Code.
Admittedly, the victim recovered and her statement
under Section 161 of the Cr.P.C. was recorded by the Investigating
Officer and in the said statement, victim specifically stated that she
has already solemnized her marriage with the petitioner. It appears
that the bail petition of this petitioner has been rejected by learned
Additional Sessions Judge, Jehanabad only on the ground that in
course of medical examination she was found aged about between 15
to 16 years.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Jehanabad in connection with Pali P.S. Case No. 08 of
2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)