IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33633 of 2010
KANHAIYA MAHALDAR @ KRISHNA MAHALDAR
Versus
THE STATE OF BIHAR
-----------
2 15.09.2010 Heard learned counsel for the petitioner as well as
the learned counsel appearing for the State.
Admittedly the victim girl has already been
recovered and her statement under Section 164 of the Cr.
P.C has also been recorded. The victim girl has specifically
stated that she wanted to marry with the petitioner and that
was the reason, she left her house along with the petitioner.
No doubt, the victim was minor at the time of alleged
occurrence but it appears that she was consenting party.
Moreover, the dispute has also been compromised between
the parties.
Considering the facts and circumstances of the case
as well as submission of the parties, the petitioner,
Kanhaiya Mahaldar@ Krishna Mahaldar 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 Sessions Trial No. 768 of 2010 arising out
of Sadar (Muffasil ) P.S.Case No. 138 of 2010 to the
satisfaction of learned Additional Sessions Judge, ( F.T.C
No. 2) Purnea.
Prakash/ AKV (Hemant Kumar Srivastava, J.)