High Court Patna High Court - Orders

Prabhawati Devi vs State Of Bihar on 22 November, 2010

Patna High Court – Orders
Prabhawati Devi vs State Of Bihar on 22 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.34734 of 2010
                          1. CHHOTAN SINGH
                          2. BICKY SINGH @ SURAJ SINGH
                             ----------------------------- PETITIONERS
                                                 Versus
                                        STATE OF BIHAR
                                                   With
                                 Cr. Misc. No.40781 of 2010
                          1. DURGA SINHA
                          2. SHEELA DEVI
                               -------------------------- PETITIONERS
                                                 Versus
                                        STATE OF BIHAR
                                                   With
                                 Cr. Misc. No.41195 of 2010
                                      PRABHAWATI DEVI
                                                 Versus
                                        STATE OF BIHAR
                                               -----------

2 22.11.2010 Heard learned counsel for the parties.

Allegation is leveled against Bajrangi

Singh that he was in love with informant’s

daughter, took her with assurance of marriage.

Victim girl recovered in the case and she has

made statement about calling her on telephone

advising to marry but ultimately on call of co-

accused Bajrangi Singh, she accompanied him,

both married in Aranna Devi.

For petitioners, statement of victim

girl is that they assured to keep her but did

not comply. I find no accusation for refusal of

petitioners’ anticipatory bail.

Thus, having regard to the facts and

circumstances of the case, in the event of
2

arrest or surrender within one month from the

date of communication of this order, the above

named petitioners shall be released on bail on

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

thousand) each with two sureties of the like

amount each to the satisfaction of Chief

Judicial Magistrate, Buxar in Brahampur P.S.

Case No. 211 of 2010, subject to condition as

laid down under section 438(2) Cr.P.C.

AI                                          ( Mandhata Singh, J.)