High Court Patna High Court - Orders

Shanti Devi vs State Of Bihar on 1 July, 2010

Patna High Court – Orders
Shanti Devi vs State Of Bihar on 1 July, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.16588 of 2008
           SHANTI DEVI, W/O LBHOLA SAO, RESIDENT OF VILLAGE
           BIJULKI, P.S. HALSI, DISTRICT LAKHISARAI.
                              Versus
                          STATE OF BIHAR
                           -----------

2. 1.7.2010. Heard Shri Jai Prakash Singh, learned

counsel appearing on behalf of the petitioner

and Smt. Indu Bala Pandey, learned Additional

Public Prosecutor appearing on behalf of the

State.

The petitioner, who is informant in

Halsi P.S. Case No.18 of 2008 registered

under Sections 364, 384, 386, 120 B/34 of the

Indian Penal Code, has prayed for quashing of

order dated 22.2.2008 passed by Additional

Chief Judicial Magistrate, Lakhisarai to the

extent whereby the learned Magistrate has set

the victim girl at liberty and learned

Magistrate has not accepted the plea of the

petitioner that the victim girl may be handed

over to the informant-petitioner.

Learned counsel for the petitioner,

while pressing the present petition, submits

that the victim girl, who is daughter of the

informant, was on the date of passing of the

impugned order, was minor. Learned counsel

has also referred to Annexure-4 to the
2

petition, which is a copy of School Leaving

Certificate in which the date of birth has

been mentioned as 30.12.1993. It has been

submitted that on the date of the impugned

order, the victim girl was aged 15 years and,

accordingly, the learned Magistrate was not

required to release the victim without

handing over her custody to the informant.

Besides hearing learned counsel for

the parties, I have also perused the

materials available on record. The petitioner

has brought a copy of statement of victim

girl recorded under Section 164 of the Code

of Criminal Procedure in which the victim had

disclosed her age as 21 years. Annexure-2A is

the copy of medical report which shows that

during the medical examination, the victim

was found as 21 years old. Perusal of the

impugned order shows that the learned

Magistrate, after examining the medical

report as well as considering the age of the

victim recorded in her statement under

Section 164 of the Code of Criminal

Procedure, has passed the impugned order and

set the victim at liberty without handing

over her custody to the informant.
3

This Court is satisfied that while

passing the impugned order, the learned

Magistrate has committed no error.

Accordingly, the petition stands rejected.

( Rakesh Kumar,J.)
N.H./