IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17612 of 2011
Margub son of Farman Bux @ Mattha,
Versus
The State Of Bihar
-----------
3. 12.09.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Petitioner is in jail custody since 16.12.2010 in connection
with a case registered under Sections 366(A)/34 of the Indian Penal
Code.
Admittedly, the victim has already returned her home safely
and she has stated about the involvement of the petitioner in the alleged
crime in her statement recorded under Section 164 of the Cr. P.C. but
submission on behalf of the petitioner is that the victim was in love with
co-accused Md. Salmuddin and she had solemnized her marriage by her
own sweet will. It is further contended by him that when the victim was
pressurized by her parents, she gave her statement changing the real
fact.
Taking into consideration the submission of the learned
counsel for the petitioner as well as period of detention of the petitioner
in Jail, 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 the Chief Judicial Magistrate, Kishanganj in
connection with Bahadurpur P.S. Case No. 95 of 2010.
(Hemant Kumar Srivastava, J.)
Saif /-