High Court Patna High Court - Orders

Md. Imran vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Md. Imran vs The State Of Bihar on 22 February, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.4553 of 2011
                                           MD. IMRAN
                                               Versus
                                    THE STATE OF BIHAR
                                             -----------

2. 22.02.2011 The petitioner is in custody since 23.9.10 in relation to

Jokihat P.S.Case No. 217 of 2010 instituted under Section 366A

of the I.P.C.

Learned counsel for the petitioner states that the

Statement of the girl has been since recorded under Section 164

Cr. P. C. In the statement it is clearly mentioned that she was

forcibly taken on the motorcycle by the petitioner and one

another and kept the petitioner’s grandmother house where she

slept separately and has not any sexual molestation. Thereafter,

they walked on foot. It is a different case as to from where she

was recovered and taken to her parents. She was medically

examined and her age has been determined as between 16 to 17

years.

It is submitted that in fact the petitioner and the girl

were in love and the girl being mature, had agreed to run away

but then had second thought and had returned.

Be that as it may, let the above named petitioner be

released on bail on furnishing bail bond of Rs. 10,000/- ( Rupees

Ten thousand) with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Araria in Jokihat P.

S. Case No. 217 of 2010.

Namita                                         ( Navaniti Prasad Singh, J.)