IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21126 of 2010
AVINASH RAI
Versus
STATE OF BIHAR
-----------
2. 2.7.2010 Heard learned counsel for the petitioner and
the State.
The submission under Section 366(A) of the
Penal Code is with regard to a 16 years old girl who
eloped with the petitioner voluntarily and the statement
under Section 164 Cr. P.C. acknowledging that she had
gone voluntary with the petitioner with an intention to
marry.
Considering the facts and circumstances of
the case, let the petitioner above named be enlarged on
bail on furnishing bail bonds of Rs. 20,000/- (twenty
thousand) with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Chapra
(Saran) in connection with Dighwara P.S. Case No. 31 of
2010.
P. Kumar ( Navin Sinha, J.)