High Court Patna High Court - Orders

Mohan Yadav vs The State Of Bihar on 25 June, 2010

Patna High Court – Orders
Mohan Yadav vs The State Of Bihar on 25 June, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.20926 of 2010
                           MOHAN YADAV
                              Versus
                       THE STATE OF BIHAR

                             -----------

2 25.06.2010 Heard learned counsel appearing on

behalf of the petitioner and learned counsel

appearing on behalf of the State.

The petitioner is in custody in

connection with Sheikhpura P.S. No. 131 of 2010

for offences punishable under Sections 366A/34

of the Indian Penal Code.

Learned counsel for the petitioner with

reference to the statement of the victim girl

placed at Annexure-2 of the bail application

given under Section 164 of the Code of Criminal

Procedure, submits that the entire allegation

is false. He further submits that the victim

girl and the petitioner are married and which

fact has been admitted by the girl herself who

also submits that she is living comfortably in

her matrimonial home.

Having regard to the circumstances

aforesaid, let the petitioner namely, Mohan

Yadav be released on bail on furnishing bail

bonds of Rs. 10,000/- with two sureties of the
2

like amount to the satisfaction of learned

Chief Judicial Magistrate, Sheikhpura in

connection with Sheikhpura P.S. case No. 131 of

2010.

Bibhash                                  ( Jyoti Saran, J.)