IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7164 of 2011
CHUNCHUN @ RAJ
Versus
THE STATE OF BIHAR
-----------
2 06.04.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Admittedly, the victim girl has already returned to her
home and her statement under Section 164 of the Cr.P.C. has been
recorded. Although victim has supported the prosecution story in
her statement recorded under Section 164 of the Cr.P.C. saying
that she was forcibly taken away by the petitioner but facts and
circumstances of the case reflect that it is a case of love affairs.
Taking into consideration the above stated facts as
well as circumstances of the case, let the petitioner, namely,
Chunchun @ Raj be released on bail on furnishing bail bonds of
Rs.10,000/-(ten thousand) with two sureties of the like amount
each to the satisfaction of learned A.R. Upadhyay, Judicial
Magistrate, Patna City in connection with Sultanganj P.S. Case
No.35 of 2010.
(Hemant Kumar Srivastava, J.)
PN