High Court Patna High Court - Orders

Rudal Mukhiya vs State Of Bihar on 25 March, 2011

Patna High Court – Orders
Rudal Mukhiya vs State Of Bihar on 25 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No. 40366 of 2010
                                      RUDAL MUKHIYA
                                               Versus
                                     The STATE OF BIHAR
                                            -----------

2/ 25.03.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Abduction after alluring informant’s sister is

corroborated by the victim herself in her statement under Section

161 Cr. P.C., followed by indulged in sexual intercourse is said

consented due to love affair otherwise there was no occasion to

have ornaments and cash by the victim and non-

opposition/objection till meeting her family members.

Having considered the facts and circumstances of the

case, prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Bajpatti P.S. Case No. 88 of 2008 above named

petitioner shall 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 S.D.J.M., Pupri at Sitamarhi subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

Shail                                          ( Mandhata Singh, J.)