IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.28491 of 2010
MOHAN KUMAR GUPTA S/o Hari Shankar Prasad
Versus
STATE OF BIHAR
-----------
2/ 02.11.2010 Heard learned counsel for the parties.
Petitioner is an accused in a case under Sections 364
and 498 (A) of the Indian Penal Code.
The informant is the maternal grand-mother (Nani) of
the alleged victim Priyanka Devi @ Gudiya.
Learned counsel for the petitioner submits that it has
come in paragraph 47 of the case diary that Priyanka Devi is in the
habit of fleeing from the house to the place of some relative or the
other. He further submits that the girl is very much alive. The
petitioner is in custody since 12.04.2010.
In the circumstances, petitioner, named above, is
directed to be released on bail on furnishing bail bond of Rs.
5,000/- (Five thousand) with two sureties of the like amount each
to the satisfaction of Chief Judicial Magistrate, Patna in
connection with Beur P.S. case no. 19 of 2010.
However, during course of proceeding, if it transpires
that Priyanka Devi is traceless then it will be open for the
prosecution to place that the case is made out against the accused
under grievous offence.
(Samarendra Pratap Singh, J.)
Uday/