High Court Patna High Court - Orders

Sanjay Yadav @ Ajay Kumar @ Ajay … vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Sanjay Yadav @ Ajay Kumar @ Ajay … vs The State Of Bihar on 8 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.27814 of 2011
                           Sanjay Yadav @ Ajay Kumar @ Ajay Yadav
                                                Versus
                                       The State Of Bihar
                                    ----------------------------------

2 08-09-2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

Taking into consideration that the victim has

already returned and in her statement recorded under

Section-164 of the Cr. P.C., she very clearly stated that

she voluntarily solemnized her marriage with the petitioner

and she is not interested to go to her natal place, let the

petitioner, namely, Sanjay Yadav @ Ajay Kumar @ Ajay

Yadav be released on bail on furnishing bail bonds of Rs

10,000/- (ten thousand) with two sureties of the like

amount each in connection with Chausa P.S. Case No. 21

of 2011 to the satisfaction of Chief Judicial Magistrate,

Madhepura.

AKV/-                                     ( Hemant Kumar Srivastava,J.)