High Court Patna High Court - Orders

Tinku Kumar vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Tinku Kumar vs The State Of Bihar on 8 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.27921 of 2011
                              Tinku Kumar, S/O-Satyendra Gope
                                            Versus
                                    The State Of Bihar
                                          -----------

02 08.09.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State assisted by learned

counsel for the informant.

Annexure-2 to this petition reveals that the victim has

already returned to her home and her statement has been recorded

under Section 164 of the Cr.P.C. in which she has stated that she has

voluntarily left her home and subsequently, solemnized her marriage

with the petitioner.

Although, victim is said to be minor at the time of the

alleged occurrence but taking into consideration the aforesaid facts

and circumstances as well as submissions of the parties, let the

petitioner be released on bail on furnishing bail bonds of Rs. 10,000/-

(Ten Thousand) with two sureties of the like amount each to the

satisfaction of Additional Chief Judicial Magistrate, Hilsa, Nalanda in

connection with Hilsa P.S. Case No. 119 of 2011.

     SHAHZAD                               ( Hemant Kumar Srivastava, J.)