High Court Patna High Court - Orders

Gulo @ Gulab Yadav vs The State Of Bihar & Ors. on 15 July, 2011

Patna High Court – Orders
Gulo @ Gulab Yadav vs The State Of Bihar & Ors. on 15 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.19997 of 2011
                                      Gulo @ Gulab Yadav
                                               Versus
                                  The State Of Bihar & Ors.
                                             -----------

2 15-07-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

The petitioner is in custody in connection with

Jankinagar P.S. Case No. 32 of 2010 registered under sections-

363, 366A/34 of the Indian Penal Code.

Admittedly, earlier the informant filed Complaint Case

which was converted into above-said police case. The statement

of victim has been recorded under section-164 of the Cr.P.C. in

which she has not supported the prosecution story rather she

specifically stated that she had already solemnized her marriage

with the petitioner.

It appears that she disclosed her age 20 years before

the learned Magistrate who recorded her statement but in

medical examination, she was found between 15-16 years.

Taking into consideration the aforesaid facts and

circumstances as well as submission of the parties, let the

petitioner, namely, Gulo @ Gulab Yadav be released on bail on

furnishing bail bonds of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with Sessions

Trial No. 1368 of 2010 arising out of Jankinagar P.S. Case No.

32 of 2010 to the satisfaction of Additional Sessions Judge (Fast

Track Court No.- VII), Purnea.

AKV/-                                       ( Hemant Kumar Srivastava,J.)