High Court Patna High Court - Orders

Manu Paswan vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Manu Paswan vs The State Of Bihar on 18 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.20786 of 2011
                             Manu Paswan, S/O-Jaikishan Paswan
                                            Versus
                                    The State Of Bihar
                                          -----------

02 18.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

The victim has already been recovered in course of

investigation and stated in her statement recorded under Section 164

of the Cr.P.C. that she voluntarily solemnized her marriage with the

petitioner and she was never kidnapped by any person including the

petitioner. The victim was found major at the time of recording her

statement by learned Judicial Magistrate and the medical board also

suggests that victim was aged about 17 to 18 years. Furthermore, the

School Leaving Certificate also corroborates the above stated age of

the victim.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Sub Divisional

Judicial Magistrate, Raxaul in connection with Raxaul P.S. Case No.

05 of 2011.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)