IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30448 of 2010
NIRAJ KUMAR @ NIRAJ KUMAR CHOUDHARY
Versus
STATE OF BIHAR
------
2/ 07.10.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Victim is also present in Court along with petitioner
who states that it is her love with the petitioner that she herself left
her parental house. It is not a case of her kidnapping.
Taking that into consideration, prayer of the petitioner
for grant of anticipatory bail is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Mithanpura P.S. Case No. 229 of 2009 above
named petitioner shall be released on bail on furnishing bail bond of
Rs. 10,000/- (ten thousand) with two sureties of the like amount
each to the satisfaction of C.J.M.. Muzaffarpur subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)