IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12286 of 2011
AMOD RAI
Versus
THE STATE OF BIHAR
-----------
2 29.04.2011 Heard learned counsel for the petitioner as well
as learned counsel for the state.
Although there is allegation against the petitioner
that he took the victim girl but admittedly, the victim girl has
already returned and she made her statement under
section-164 of the Cr.P.C. in which she clearly stated that
she voluntarily left her home and subsequently, solemnized
her marriage with the petitioner.
Although learned Magistrate who recorded the
statement of victim girl assessed her age as 17 years but
even if it assumed that the victim was minor at the time of
alleged occurrence, then also she is about to attain the
majority.
Considering the facts and circumstances of the
case as well as submissions of the parties, the petitioner,
namely, Amod Rai be released on bail on furnishing bail
bond of Rs 10,000/- (ten thousand) with two sureties of the
like amount each in connection with Bidupur P.S. Case No.
09 of 2011 to the satisfaction of Chief Judicial Magistrate,
Vaishali at Hajipur.
AKV/- ( Hemant Kumar Srivastava,J.)