IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.41850 of 2010 MUKESH KUMAR SAHNI @ MUKESH SAHNI, SON OF MAHENDRA SAHNI RESIDENT OF VILLAGE-KHARIK (SHIVGANJ TOLA), P.S. KHARIK, DISTT. BHAGALPUR. ..........PETITIONER. Versus STATE OF BIHAR. ............OPPOSITE PARTY. -----------
02/ 21.12.2010 The petitioner is an accused under
section 366(A) of the Indian Penal Code.
The allegation is that the victim
girl and petitioner ran away from the house.
It is submitted by learned counsel for the
petitioner that there was a love affair
between two of them and as such she had
consented to leave her home with the
petitioner. The Doctor has estimated the age
of the girl below 18 years.
Counsel for the petitioner submits
that the medical report is defective,
inasmuch as it does not disclose whether
the girl is of 15, 16 or 17 years of age
rather it has been given that she is below
18 years of age.
Considering that the petitioner has
been in custody for seven months, I direct
direct that petitioner namely Mukesh Kumar
Sahni @ Mukesh Sahni be released on bail, on
furnishing bail bond of Rs.10,000.00 (Rupees
ten thousand) with two sureties of the like
amount each to the satisfaction of the
learned A.D.J F.T.C V, Bhagalpur in
connection with S.T No. 861 of 2010 (arising
out of Sanhaula P.S Case no.30 of 2010.
Ranjan (Sheema Ali Khan, J)