High Court Patna High Court - Orders

Anil Bhagat vs State Of Bihar on 26 November, 2010

Patna High Court – Orders
Anil Bhagat vs State Of Bihar on 26 November, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.23378 of 2010
                                ANIL BHAGAT
                                     Versus
                              STATE OF BIHAR
                                   -----------

3 26.11.2010 Heard learned counsel for the petitioner

as well as learned counsel for the State.

Allegedly, petitioner along with co-

accused Rahul Kumar kidnapped informant’s

minor daughter for the purpose of marriage.

Although, the victim girl is still traceless,

but the supervising authority has found that

there was love affair between victim girl and

co-accused Rahul Kumar and accordingly, the

implication of the petitioner in the alleged

crime has been found false, which is evident

from perusal of para 32 of the case diary. It

appears that being the brother-in-law of co-

accused Rahul Kumar, the petitioner has been

implicated in this Case.

Considering the aforesaid facts and

circumstances as well as submissions of the

parties, petitioner, namely, Anil Bhagat, in the
2

event of his arrest/surrender within 30 days

from the date of communication of this order

to the concerned court in connection with

Kathaiya P.S. Case No.4/2010, shall be

released on bail on furnishing bail bonds of

Rs.10,000/-(ten thousand) with two sureties of

the like amount each, to the satisfaction of

S.D.J.M., (West) Muzaffarpur, subject to

conditions as laid down under Section 438(2)

of the Cr.P.C.

PN ( Hemant Kumar Srivastava,J.)