Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jitendra Thakur vs The State Of Jharkhand
2025 Latest Caselaw 6398 Jhar

Citation : 2025 Latest Caselaw 6398 Jhar
Judgement Date : 13 October, 2025

Jharkhand High Court

Jitendra Thakur vs The State Of Jharkhand on 13 October, 2025

Author: Sanjay Prasad
Bench: Sanjay Prasad
IN THE HIGH COURT OF JHARKHAND AT RANCHI
             Cr. Appeal (S.J) No. 380 of 2025
                             ....
 Jitendra Thakur                             ......Appellant
                   Versus
1. The State of Jharkhand
2. Victim                                      ......Respondents
                    -----
CORAM: HON'BLE MR. JUSTICE SANJAY PRASAD
                    -----

For the Appellant : Mr. A. K Kashyap, Sr. Advocate For the State : Mr. Sunil Kumar Dubey, A.P.P For the Informant : None ......

Order No: 05/Dated: 13.10.2025 It appears that none had appeared on behalf of the

informant on 07.08.2025 and 08.09.2025 and even, today i.e. on

13.10.2025, none appears on behalf of the informant and hence,

the case is being heard on its own merit.

2. This Criminal Appeal has been filed on behalf of the

appellant by challenging the judgment of conviction dated

22.03.2025 and sentence dated 24.03.2025 passed in S.T No. 324

of 2019 by Sri Manoj Kumar Tripathi, learned Additional Sessions

Judge-II, Nagar Untari in connection with Nagar Untari P.S Case

No. 139 of 2019 corresponding to G.R Case No. 886 of 2019 by

which the appellant has been convicted for the offence under

Section 365 of I.P.C and sentenced to undergo R.I for five (05)

years and to pay the fine of Rs. 10,000/- (Rs. Ten Thousand).

3. I.A No. 10102 of 2025 has been filed on behalf of the

appellant under Section 430(1) of B.N.S.S, 2023 for suspension of

sentence and for grant of bail.

4. Learned counsel for the appellant has submitted that the

impugned judgment of conviction and sentence passed by the

learned Court below is illegal, arbitrary and not sustainable in the

eye of law. It is submitted that the victim girl is a major girl aged

around 21 years on the date of occurrence and she had voluntarily

gone with the appellant from her own house. It is submitted that

there is no allegation of committing sexual assault upon the victim

girl and she had accompanied the appellant to Kharaundhi,

Banaras, Haryana, New Delhi and several other places and she had

made no complaint. It is further submitted that the statement of

victim girl was recorded under Section 164 Cr.P.C and in which

she has not made any specific allegation against the appellant but

while examined as P.W-3, she had made certain allegation against

the appellant. It is submitted that the appellant has remained in

custody for eight (08) months during the trial and thereafter, the

appellant is in custody since 22.03.2025 i.e. for around seven (07)

months and hence, the appellant may be enlarged on bail.

5. On the other hand, learned counsel for the State has

opposed the prayer for bail and submitted that there is direct

allegation against the appellant for abducting the victim girl aged

around 21 years on the pretext of marriage. It is submitted that

victim girl while examined as P.W-3 has stated that the appellant

had forcibly married with her and threatened her of dire

consequences. It is submitted that several witnesses have

supported the prosecution case. It is further submitted that P.W-1

(i.e. the father of the victim girl), P.W-2 (i.e. the mother of victim

girl) and P.W-4 Karn Kumar (i.e. the brother of victim girl) have

supported the prosecution case against the appellant and hence, the

prayer for bail of the appellant may be rejected.

6. Perused the Trial Court Records and considered the

submissions of both the sides.

7. It reveals that the F.I.R was lodged by the father of the

victim girl after the delay of six (06) days as the victim girl was

missing from her house on 19.07.2019 but the F.I.R was lodged on

25.07.2019.

8. It appears that the victim girl was aged 21 years on the

date of institution of F.I.R.

9. From perusal of the Statement of victim girl recorded

under Section 164 Cr.P.C, it reveals that she had received earlier

one mobile phone from the appellant and they were on talking

terms with each other and the appellant has performed marriage

with her and she had gone to Kharaundhi, New Delhi, Haryana

and Banaras also but during the said period, she had not raised any

grievance.

10. It appears from the evidence of prosecution witnesses that

P.W-1 who is the father of the victim girl, has stated that he had

instituted a case against the appellant due to suspicion and he had

not seen the appellant taking away the victim girl.

11. So far as the victim girl is concerned while examined as

P.W-3 she stated to have gone with the appellant on 19.07.2019

from Bhawanathpur to Kharaundhi by Bus and thereafter, she was

taken to Banaras by Bus and from Banaras, she taken to New

Delhi and in the meantime, the appellant is alleged to have sold

her gold earing. She also alleged to have stated that the appellant

had threatened her of dire consequences.

It appears from her cross-examination at Para-12 that her

date of birth is 01.08.1998 i.e. aged around 21 years on the date of

occurrence and she was a major girl.

12. P.W-4 is the brother of the victim girl who has supported

the prosecution case to the extent that the appellant had abducted

her but admitted that his sister was living in Banaras.

During cross-examination, he has denied the suggestion

for taking the victim girl by the motorcycle by the appellant.

13. It appears that the victim girl is a major girl and she is

aged 21 years on the date of occurrence and she has not raised

alarm while she was living with the appellant at Kharaundhi,

Banaras, New Delhi and Haryana.

14. Considering the facts and circumstances of this case, the

appellant namely Jitendra Thakur is directed to be released on bail

on furnishing bail bonds of Rs. 15,000/- (Rs. Fifteen Thousand)

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

Sri Manoj Kumar Tripathi, learned Additional Sessions Judge-II,

Nagar Untari/or his successor Court in connection with Nagar

Untari P.S Case No. 139 of 2019 corresponding to G.R Case

No. 886 of 2019.

15. Thus, I.A No. 10102 of 2025 is allowed and stands

disposed of.

(Sanjay Prasad, J.) Dated: 13.10.2025 Avinash/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter