High Court Patna High Court - Orders

Vikash Kumar @ Bikku vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Vikash Kumar @ Bikku vs The State Of Bihar on 23 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.26649 of 2011
                                      Vikash Kumar @ Bikku
                                                Versus
                                       The State Of Bihar
                                    ----------------------------------

2 23-08-2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

Petitioner is in jail custody since 16.06.2011 in

a case registered under sections-363, 366A of the Indian

Penal Code.

The victim has already returned and her

statement was recorded under Section-164 of the Cr. P.C.

It would appear from perusal of the statement of the victim

recorded under Section-164 of the Cr. P.C. that she was in

love and solemnized her marriage with the petitioner by

her own sweet will though she is said to be mionor at the

time of aforesaid marriage.

Considering the aforesaid facts and

circumstances as well as submissions of the parties, let

the petitioner, namely, Vikash Kumar @ Bikku be released

on bail on furnishing bail bond of Rs 10,000/- (ten

thousand) each with two sureties of the like amount each

in connection with Nawada Town P.S. Case No. 295 of

2011 to the satisfaction of Chief Judicial Magistrate,

Nawada.

AKV/-                                     ( Hemant Kumar Srivastava,J.)