High Court Patna High Court - Orders

Santosh Singh vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Santosh Singh vs The State Of Bihar on 9 November, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                  CRIMINAL MISCELLANEOUS NO.36940 OF 2011
             SANTOSH SINGH @ SANTOSH KUMAR SON OF ANJANI
             PRASAD SINGH, R/O VILLAGE- SIKARIYA P.S.- TEKARI,
             DISTRICT- GAYA
                                       VERSUS
                             THE STATE OF BIHAR
                           ----------------------------------

2 09/11/2011 Heard Mr. Binod Kumar, learned counsel for

the petitioner and learned APP for the State.

As prayed for, learned counsel for the

petitioner is permitted to make necessary correction in

the prayer portion of the application.

The petitioner seeks bail in a case registered

under Sections 365, 366, 368/120B of the Indian

Penal Code.

Informant Anirudh Rai alleged that his wife

Priti Rai has been enticed away suspectedly by the

petitioner on 17.3.2011.

Submission is that the victim had gone with

the petitioner because the petitioner was having good

relationship with her. The victim in her statement u/s

164 Cr.P.C. stated that she had gone with the

petitioner according to her own desire and she has not

informed to her parents because she was

apprehensive. She has remained with the petitioner at

Surat.

Considering the statement of victim, the

petitioner above named is directed to be released on
2

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

with two sureties of the like amount each to the

satisfaction of the learned C.J.M./concerned Court,

Patna in connection with Gandhi Maidan P.S. Case

No. 167 of 2011.

(Shyam Kishore Sharma, J.)
avin