IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16418 of 2011
Bijay Yadav @ Bijo Yadav @ Chandra Bhushan Yadav
Versus
The State Of Bihar
-----------
02/ 28.06.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Although the petitioner is named in the first information
report with allegation of kidnapping but learned counsel for the
petitioner points out that there was love affair between the victim girl
and the petitioner and, as a matter of fact, victim herself had left her
home and subsequently, solemnized her marriage with the petitioner.
It is further contended by him that when the victim was recovered by
the police, she, under the pressure of the police as well as her family
members, gave statement under section 164 of the Cr. P.C against the
petitioner.
No doubt, at the time of alleged occurrence, victim was
found aged about 15 to 16 years but taking into consideration the
aforesaid facts as well as annexure 3 series, let the petitioner, Bijay
Yadav @ Bijo Yadav @ Chandra Bhushan Yadav, be released on bail
on furnishing bail bonds of Rs 10,000/- with two sureties of the like
amount each to the satisfaction of the Addl. Sessions Judge FTC No.
I, Purnea in Sessions Trial no.136/2011 arising out of Tikapatti P.S.
Case no. 84/2010.
shahid (Hemant Kumar Srivastava,J)