Patna High Court – Orders
Dhirendra Kumar vs The State Of Bihar on 8 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13369 of 2008
DHIRENDRA KUMAR
Versus
THE STATE OF BIHAR
-----------
3. 8.7.2008 Heard.
The case is under section 366A/34 of the Indian Penal Code.
Allegation is that petitioner enticed away 16 year old lady and the
statement of the lady recorded under section 164 of the Code of
Criminal Procedure and copied at paragraph-42 of the case diary
indicates as if she was sexually assaulted by the petitioner,
considering which the petition is dismissed.
sudip ( Dharnidhar Jha, J )