IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44139 of 2010
Dipak Kumar @ Diplal @ Diplal Ram .
Versus
The State Of Bihar .
For the Petitioner:- Mr. Shailendra Kumar Sinha &
Mr. Raj Kumar, Advocates
For the O.P.:- Mr. Satya Prakash Sinha, Advocate
For the State:- Mr. Jharkhandi Upadhyaya, APP
-----------
05. 29.06.2011 Heard leaned counsel for the petitioner, for
the informant and learned counsel appearing on behalf of
the State.
The petitioner is seeking anticipatory bail in a
case under Sections 366A/34 of the Indian Penal Code.
The Court held that the girl is minor on the basis of the
First Information Report. The victim girl appeared before
this Court. From her appearance, this Court found finds
that she is not minor. Learned counsel for the petitioner
submits that girl has given her statement under Section
164 Cr.P.C. that she ran away from the House on her
own sweet will which she has not supported in Court.
Be that as it may, I direct that the bail
granted to the petitioner is confirmed in Bhagwanpur
P.S. Case No. 85 of 2010, to the satisfaction of C.J.M.,
Vaishali at Hajipur.
P.K. (Sheema Ali Khan, J.)