IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16476 of 2011
Bijay Sahani And Anr.
Versus
The State Of Bihar
-----------
2. 23.06.2011. Heard the learned counsel for the
petitioners and Mrs. Veena Rani Jaiswal,
learned A.P.P. for the State.
The petitioners are apprehending
their arrest in a case registered under
Section 366A/34 of the Indian Penal Code.
It is alleged against the
petitioners and others to have enticed away
the daughter of the informant.
The statement of the victim girl
under Section 164 Cr. P. C. has been
recorded where she claims herself to be 20
years of age. Though the learned court below
assessed her age between 15-16 years. In
164 Cr. P.C. statement the victim girl has
claimed to have married with Ranjit of her
own sweet will, since her father wanted to
marry with an old person due to step mother
in the house.
It is further submitted that no
medical examination of the victim girl was
done to assess the age of the victim and
2
other accused persons have been granted bail
vide Cr. Misc. Nos. 10718 of 2011 and 2705
of 2011 on 08.04.2011 and 01.03.2011.
10,0000.
Considering the aforesaid facts,
let the petitioners, Bijay Sahani and Rudal
Sahani, be released on bail in the event of
arrest or surrender before the learned court
below within a period of twelve weeks from
today in connection with Tariyani P.S. Case
No. 52 of 2010 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) each with two
sureties of the like amount each to the
satisfaction of the learned S. D. J. M.
Shivhar at Sitamarhi, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)