IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20147 of 2010
Kamlesh Sahni, son of Upendra Sahni @ Nanhki Sahni,
Resident of Village- Ladaura, P.S. Kalyanpur, District-
Samastipur. .......................................Petitioner.
Versus
The State of Bihar ..........................Opposite Party.
For the petitioner :- Mr. Ajay Kumar Thakur, Advocate.
Mr. Ravi Ranjan I, Advocate.
Mr. Kumar Kaushik, Advocate.
For the State :- Mr. R.P.S. Singh, A.P.P.
-----------
2. 14. 06. 2010. Heard the parties.
In a criminal prosecution originally instituted for
offences under Sections 363 and 366(A) of the Indian Penal Code in
which subsequently offence under Section 376 of Indian Penal Code
was also added, the petitioner is alleged to have kidnapped one
Punam Kumari, daughter of the informant on certain false pretext.
During the course of investigation, the alleged victim
who was recovered and was examined by the Medical Board and
according to the finding of the Medical Board, she was aged about
18 to 19 years. The statement of the victim has also been recorded
under Section 164 of Cr.P.C. wherein she has denied the entire
prosecution allegation of kidnapping. The petitioner is stated to be
in judicial custody since 13. 03. 2010.
In the aforesaid facts and circumstances of the case, the
above named petitioner is directed to be released on bail in
connection with Sessions Trial No. 290 of 2010 arising out of
Kalyanpur P.S. Case No. 39/10, on furnishing bail bond of Rs.
10,000/- (Ten thousand) with two sureties of the like amount each to
the satisfaction of the Ist Addl. Sessions Judge, Samastipur.
m.p. ( Birendra Prasad Verma, J.)
2