High Court Patna High Court - Orders

Shankar Sah vs The State Of Bihar on 18 April, 2011

Patna High Court – Orders
Shankar Sah vs The State Of Bihar on 18 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.430 of 2011
                                    SHANKAR SAH
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2. 18.4.2011 This appeal shall be heard.

Call for the lower court records.

Heard Shri Akhileshwar Prasad Singh, learned

Senior counsel for the appellant and Shri S.N.Prasad, learned

A.P.P. for the State on the prayer for bail of the appellant.

It was contended by learned Senior counsel

appearing on behalf of the appellant that the age of the victim

has been assessed by the Doctor in between 17-18 years and the

medical opinion further indicates as if she was carrying a fetus

of two months in her womb. She was alleging being taken by the

appellant from Katihar to different places and being ravished at

all places. The contention is that the very medical finding and

the conduct of the lady in the light of her age probabablises

herself to be a consenting party.

Regard being had to the contentions, let the

appellant Shankar Sah be directed to be released, during

pendency of this appeal, on furnishing a bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount each to the

satisfaction of the trial court, i.e., the Sessions Judge, Katihar, in

Sessions Trial No. 69 of 2010.

As regards sentence of fine, realisation thereof

against the appellant shall remain stayed till further orders.

        Kanth                                           ( Dharnidhar Jha, J.)