IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30974 of 2010
1. RAKSHI DAS SON OF SUNDER DAS
2. USHA DEVI, WIFE OF RAKSHI DAS, BOTH RESIDENT OF
VILLAGE DHURUVGAMA, P.S. KALYANPUR, DISTRICT-
SAMASTIPUR
Versus
STATE OF BIHAR .
-----------
2 11.10.2010 Heard learned counsels for the petitioners and the
State.
The offence alleged is under sections 363, 366A/34 of
the Indian Penal Code.
It is submitted that the allegations are not true as it
appears on perusal of the statement of the victim girl under
section 164 Cr.P.C. wherein she has stated that she had gone
on her own with the co-accused Mukesh Das and the parents
of the said Mukesh Das who are petitioner nos. 1 & 2 here
have nothing to do.
Considering the facts and circumstances of the case,
it is directed that in the event of arrest or surrender within a
period of four weeks from today, the petitioners, above named,
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 the Chief Judicial Magistrate, Samastipur, in
connection with Kalyanpur P.S. Case No. 63 of 2010 subject to
the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
Manish/- ( Shailesh Kumar Sinha,J.)