IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33595 of 2010
JITENDRA MUSHAHAR @ JITENDRA MUSAHAR
Versus
STATE OF BIHAR
-----------
2 15.09.2010 Heard learned counsel for the petitioner as well
as learned counsel appearing for the state.
Allegation against the petitioner is that he
kidnapped the informant’s daughter allegedly said to be 17
years old. But admittedly, during course of investigation, the
victim girl returned her home safely and her statement was
recorded u/S 164 Cr.P.C. though in her statement recorded
u/S 164 Cr.P.C. she supported the prosecution story but her
statement does not inspire confidence to this court and it
appears to me that she was a consenting party. Moreover,
the victim has been found major by the Medical Board.
Accordingly, petitioner, Jitendra Mushahar @
Jitendra Musahar is directed to 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
Bhagwanpur (Belaon) P.S. Case No. 16 of 2010 to the
satisfaction of Chief Judicial Magistrate, Kaimur at Bhabua.
It is made clear that the finding given in this order
shall not affect the merit of the case.
( Hemant Kumar Srivastava, J.)
AKV/-