High Court Patna High Court - Orders

Rajeev Kumar vs State Of Bihar on 25 August, 2010

Patna High Court – Orders
Rajeev Kumar vs State Of Bihar on 25 August, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.31436 of 2010
      RAJEEV KUMAR, SON OF SATENDRA PASWAN, RESIDENT OF VILLAGE MINAPUR
      BALHA, POLICE STATION PIPARAHI, DISTRICT-SHEOHAR.
                                                                      .....Petitioner.
                                         Versus
      THE STATE OF BIHAR                                          .....Opposite Party.
      For the Petitioner                : Mr. Manish Kumar (Adv.)
      For the State                     : APP.
                                        -----------

02/ 25.08.2010 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner seeks bail in this case

which has been registered under Sections 376,

493 and some other Sections of the Indian

Penal Code. Initially the complaint was filed

which was sent to police and the First

Information Report was registered.

According to the complainant/informant,

the victim with tacit approval from her other

family members were residing in one room

along with other family members. The

petitioner and the victim developed intimacy

leading to establishment of physical

relationship and on account of that she

became pregnant. After her pregnancy

developed the petitioner has refused to marry

her.

Submission is that it was a voluntary

relationship and no case under Sections 376,

496 and 493 of the Indian Penal Code is made
2

out. It is impossible that entire family

members are living in a room and sexual

relationship can be developed without

consent.

Considering the facts and circumstances

of the case, the above named petitioner is

directed to be released on bail on furnishing

bail bond of Rs. 10,000/- (ten thousand) with

two sureties of the like amount each to the

satisfaction of the learned Sub-Divisional

Judicial Magistrate/court concerned, Sheohar

in connection with Piparahi P.S. Case No. 43

of 2010.

(Shyam kishore Sharma, J.)
kksinha/-