IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3077 of 2011
HEERA SADA
Versus
THE STATE OF BIHAR
-----------
2 15.03.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Admittedly, the victim girl has been recovered and her
statement under section-164 of the Cr.P.C. has been recorded.
Although she has stated that she was forced by petitioner and
other accused to marry with co-accused, Binod Sada @ Binod
Rishideo but Annexure-2 reveals that she voluntarily
solemnized her marriage with the aforesaid Binod Sada @
Binod Rishideo.
The contention of learned counsel for the petitioner is
that aforesaid, Binod Sada @ Binod Rishideo and victim girl
were in love and they solemnized their marriage. Subsequently,
the victim girl made her statement under the pressure of her
parents and that is why she fastened the entire responsibility of
the alleged crime against the petitioner exonerating the
aforesaid Binod Sada @ Binod Rishideo.
Taking into consideration the aforesaid facts and
circumstances of the case as well as submission of the parties,
let the petitioner, namely, Heera Sada be released on bail on
furnishing bail bond of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Saharsa
-2-
Sadar P.S. Case No. 187 of 2010 to the satisfaction of Chief
Judicial Magistrate, Saharsa.
AKV/- (Hemant Kumar Srivastava,J.)