High Court Patna High Court - Orders

Rupesh Kumar vs State Of Bihar on 27 August, 2010

Patna High Court – Orders
Rupesh Kumar vs State Of Bihar on 27 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.26700 of 2010
                                   RUPESH KUMAR
                                         Versus
                                  STATE OF BIHAR
                                           with
                             Cr.Misc. No.28141 of 2010
                MONU @ MANORANJAN @ MANORANJAN KUMAR
                                         Versus
                                  STATE OF BIHAR
                                       -----------

2 27.8.2010 Both these applications are taken up together for

hearing.

Heard counsel for the petitioners and the State.

The petitioners are accused in a case under sections

363, 366, 376, 420/34 of Penal Code.

It is alleged that the victim girl Saneha Rani married

with one Deepu Thakur. Thereafter, she separated from him and

solemnized her second marriage with one Sanjay Thakur. It is

further alleged that accused Jitendra Kumar kidnapped her and

kept in the house of accused Monu @ Manoranjan. Thereafter, she

was subjected to rape by the accused Jitendra Kumar, Rupesh

Kumar and others.

Learned counsel for the petitioner submits that the

victim girl in her statement recorded under section 164 Cr.P.C. has

not named these petitioners rather she stated that she had

solemnized marriage with one Udai Shankar and expressed her

desire to live with him. He further submits that co-accused

Jitendra Kumar having similar allegation to that of the petitioners

has been granted bail by a bench of this court by order dated
2

2.8.2010 passed in Cr.Misc.No.24604 of 2010. The petitioners are

in custody since 22.5.2010.

Considering the facts and circumstances of the case,

the petitioners Rupesh Kumar and Monu @ Manoranjan @

Manoranjan Kumar are directed to be released on bail in

connection with Ahiyapur P.S. Case No.196 of 2010 on furnishing

bail bonds of Rs.5,000/- each with two sureties of the like amount

each to the satisfaction of the Chief Judicial Magistrate,

Muzaffarpur subject to the conditions that they will not absent

themselves in the court below for two consecutive dates till three

witnesses are examined in trial.

(S.P.Singh,J)
KHAN