High Court Patna High Court - Orders

Kanhai Sahani vs The State Of Bihar on 25 June, 2010

Patna High Court – Orders
Kanhai Sahani vs The State Of Bihar on 25 June, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.20927 of 2010
                          KANHAI SAHANI
                              Versus
                       THE STATE OF BIHAR
                           -----------

2 25.06.2010 Heard learned counsel appearing on behalf

of the petitioner and learned counsel appearing

on behalf of the State.

The petitioner is in custody in

connection with Dariyapur P.S. No. 25 of 2010

for offences punishable under Section 366(A)/34

of the Indian Penal Code.

Learned counsel for the petitioner

submits that records of the proceedings itself

demonstrates that the girl was major. He

further submits that the Court below has

noticed in the impugned order that the date of

birth entered in the certificate of the school

concerned is 5.2.1991 and which makes the girl

about 19 years. He further submits that the

girl herself admits to be 18 years of age. He

further submits that during the course of

supervision it appears that a love affair

between the petitioner and the victim girl has

come to light. It is further stated that the

medical officer has reported absence of recent

sexual intercourse and that even the girl had
2

admitted that there was no physical

relationship. He thus submits that no case

under Section 366A is made out against the

petitioner.

Having regard to the circumstances

aforesaid, let the petitioner namely,

Kanhaisahani be released on bail on furnishing

bail bonds of Rs. 10,000/- with two sureties of

the like amount to the satisfaction of learned

Chief Judicial Magistrate, Saran in connection

with Dariyapur P.S. case No. 25 of 2010.

Bibhash                                      ( Jyoti Saran, J.)