IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11133 of 2011
VIKKY KUMAR S/O MUKHI MAHTO
Versus
THE STATE OF BIHAR
-----------
02 21.04.2011 Heard learned counsels for the petitioner, informant
and the State.
The petitioner is apprehending his arrest in a case
registered under Sections 363/366(A) of the Indian Penal
Code.
The 164 statement, the victim has got recorded her
age as 19 years. The Court has also assessed the age of the
victim as 19 years and the victim has denied the accusation of
abduction.
Though the medical report suggests the age of
victim between 17 to 19 years.
Considering the aforesaid facts, let the above
named, petitioner, be released on anticipatory bail, in the
event of his arrest or surrender before the learned court below
within a period of 12 weeks from today, on furnishing bail
bond of Rs. 10,000/- (ten thousand) with two sureties of the
like amount each to the satisfaction of the learned Chief
Judicial Magistrate, Vaishali at Hajipur in connection with
Hajipur Town P.S. Case No. 683 of 2010 , subject to the
conditions as laid down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Nitesh/Safik