IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14179 of 2011
RANJEET PAL, son of Ram Narayan Pal, village Bhawanipur, PS Sakri, District Madhubani -
Petitioner.
Versus
THE STATE OF BIHAR
1.
6.2011 Heard learned counsel for the petitioner and the State.
2
The petitioner is accused in a case under sections 365
and 366A/34 of the Penal Code.
The victim girl was recovered and medically
examined. Her age has been assessed as 18 years by the
Radiologist. Although the victim states that she was forcibly taken
by this petitioner, it appears that these two persons were in love
and she went willingly with the boy.
In any event as the petitioner is in custody since
25.1.2011, I direct that the petitioner should be released on bail on
completing six months in custody in Pandaul PS Case No. 18/2011
on furnishing bail bond of rupees ten thousand with two sureties of
the like amount each to the satisfaction of the C.J.M, Madhubani,
subject to the conditions that one of the bailer should be his
father/mother/brother. The bailors should given an undertaking in
writing that the petitioner should appear in court on each and
every date as and when required during the trial and if he absents
for two consecutive dates without cause, the court will be at liberty
to take action not only against the petitioner but also against the
bailers.
haque ( Sheema Ali Khan, J.)