IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.48000 of 2014
Arising Out of PS.Case No. -156 Year- 2014 Thana -SIRDALA District- NAWADA
======================================================
Mahesh Kumar Son of Kamta Ram Resident of village- Rajaundh, Police
Station- Sirdala, District- Nawada
.... .... Petitioner/s
Versus
The State of Bihar
.... .... Opposite Party/s
======================================================
Appearance:
For the Petitioner/s : Mr.
For the Opposite Party/s : Mr.
======================================================
CORAM: HONOURABLE MR. JUSTICE PRABHAT KUMAR JHA
ORAL ORDER
3 20-04-2015 Heard both sides.
The petitioner seeks regular bail in Sirdala P.S. Case
No. 156 of 2014 under Sections 376/493 of the Indian Penal Code.
The victim herself stated that she went along with the
petitioner to Rajauli and from there boarded a bus and went to
Kolkata. They solemnized marriage in a temple. She lived with the
petitioner as husband and wife in a rented room but, later on, the
petitioner refused to keep the informant and she was also aborted.
Considering the facts aforesaid, the nature of
allegations made against the petitioner and the fact that the
informant herself alleged that she was 19 years old and she
willingly went along with the petitioner, the above named
petitioner is directed to be enlarged on bail on furnishing bail bond
of Rs. 10,000/- (Ten thousand) with two sureties of the like
Patna High Court Cr.Misc. No.48000 of 2014 (3) dt.20-04-2015
2/2
amount each to the satisfaction of Sri Subhash Kumar, Judicial
Magistrate, 1st Class, Nawada in Sirdala P.S. Case No. 156 of
2014.
(Prabhat Kumar Jha, J)
Dilip/-
U T