High Court Patna High Court - Orders

Biru Babu Mahto @ Ranvir Kumar vs The State Of Bihar on 29 July, 2010

Patna High Court – Orders
Biru Babu Mahto @ Ranvir Kumar vs The State Of Bihar on 29 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.16690 of 2010

                       BIRU BABU MAHTO @ RANVIR KUMAR
                       S/O Janardhan Mahto, R/O Vill Sakrauli,
                       P.S. Cheriabariarpur, Distt Begusarai.
                                                               ...........Petitioner.
                                       Versus

                       THE STATE OF BIHAR
                                                                       .....Opp. Party.
                                       -----------

03. 29.07.2010 Heard learned counsel for the petitioner and Additional

Public Prosecutor for the State.

The petitioner is one of the name accused in this case

initially instituted for the offence under Section 363/34 of the Indian

Penal Code, carries allegation of taking away the daughter of the

informant at about 11.00 p.m., when the prosecution side smelt

occurrence made attempt to caught hold, but the petitioner and his

associate succeed in their game. No doubt, there are some statements

of the victim on affidavit stating against her father, who was tried to

sent her to Ghanshyam Sah, but in statement under Section 164

Cr.P.C. of course recorded at her instance she has stated about her

abduction and gang rape by petitioner and another, during period of

abduction. From the order of the court below, it appears that age of

the victim was assessed between 15 to 17 years by medical board.

Considering the facts and circumstances of the case, I am

not inclined to grant the privilege sought to the petitioner, accordingly

the petition stands dismissed.

Praveen                                                                   (Akhilesh Chandra,J.)