IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10266 of 2011
SALAMA BEGUM
Versus
THE STATE OF BIHAR
-----------
04. 22.06.2011 Petitioner is apprehending his arrest in a case
registered under Sections 363, 366A/34 of the I.P.C.
When the informant’s daughter went missing
then this petitioner conveyed that she has been abducted
by Tunna Miyan and Munna Miyan.
In 164 Cr.P.C. statement the victim girl has
stated that she was actually been taken by Tunna Miyan
and Munna Miyan though in the same car petitioner also
traveled for some time. The medical report suggests the
age of the victim between 17 to 18 years.
It is submitted by learned counsel for the
petitioner that subsequently the victim girl has married
with Munna Miyan. It appears from the record that
Tunna Miyan has been granted anticipatory bail vide Cr.
Misc. No. 32662 of 2010.
Considering the aforesaid facts, let the petitioner
namely Salama Begum, in the event of her arrest or
surrender before the Court below within a period of 12
weeks from today, be released on anticipatory bail on
furnishing bail bond of Rs. 10,000/-(ten thousand) with
two sureties of the like amount each to the satisfaction of
2
Chief Judicial Magistrate, Motihari at East Champaran in
connection with Gobindganj P.S. Case No. 50 of 2009.
Shageer ( Dinesh Kumar Singh, J)