High Court Patna High Court - Orders

Pawan Paswan vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Pawan Paswan vs The State Of Bihar on 29 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.13076 of 2011
                            Pawan Paswan, S/O-Late Pravesh Paswan
                                            Versus
                                     The State Of Bihar
                                          -----------

03 29.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is languishing in jail custody since 14.12.2010

in a case registered under Sections 366 A and 120 B of the Indian

Penal Code.

Allegedly, petitioner kidnapped the informant’s

daughter. The victim girl was recovered in course of investigation and

her statement was recorded under Section 164 of the Cr.P.C. in which

she supported the story of her kidnapping. She was also medically

examined and her age was found between 16 to 18 years.

The contention of learned counsel for the petitioner is

that there was love affair between the victim and the petitioner and the

victim herself eloped from her house and subsequently, petitioner and

the victim were caught at the bus stand.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, 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 Chief Judicial

Magistrate, Aurangabad in connection with Amba P.S. Case No. 92

of 2010.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)