High Court Patna High Court - Orders

Vijay Kumar Rajak vs State Of Bihar on 14 September, 2010

Patna High Court – Orders
Vijay Kumar Rajak vs State Of Bihar on 14 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (SJ) No.716 of 2010
                             VIJAY KUMAR RAJAK
                                   Versus
                               STATE OF BIHAR
                                -----------

3. 14.09.2010 Heard the bail prayer of the appellant after receipt of lower

court records.

Learned counsel for the appellant submits that as per the

prosecution story, the victim girl had gone out for attending her

Computer classes but she did not come back and later on her mother,

the informant learnt that the appellant had enticed away her victim

daughter. Further submission is that in this case four witnesses were

examined but none is eye witness on the point of taking away of the

girl by the appellant. Learned counsel also submits that the victim girl

was recovered and now she is living a married life but she has not been

examined in this case to support the prosecution story.

In the facts and circumstances of the case, during the

pendency of this appeal, appellant Vijay Kumar Rajak is admitted to

bail on his furnishing bail bond of Rs.10,000/- (ten thousand) each

with two sureties of the like amount each to the satisfaction of the

trial court, i.e. Assistant Sessions Judge, Patna City in S.T.No. 130 of

2005 (Tr. No. 4 of 2005)

The realization of fine imposed on the appellant shall also

remain stayed during the pendency of this appeal.

         Jay/                                            (C.M.Prasad,J)