High Court Patna High Court - Orders

Asho Batar & Ors. vs The State Of Bihar on 14 October, 2011

Patna High Court – Orders
Asho Batar & Ors. vs The State Of Bihar on 14 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34445 of 2011
Asho Batar & Ors.

Versus
The State Of Bihar

2. 14.10.2011. Heard the learned counsels for the

petitioners and the State.

The petitioners being the parents

and family members of main accused Krishna

Batar are apprehending their arrest in a

case registered under Sections 363, 366A/34

of the Indian Penal Code.

The accusation is of abducting the

minor daughter of the informant.

Learned counsel for the petitioners

submits that the victim girl got her age

recorded as 19 years. During enquiry, in the

complaint case where she admits that she has

married with Krishna Batar. Moreover,

Annexures-5 and 3 reflect that the victim

girl has lodged the complaint against her

parents. It is further submitted that the

victim girl is at present residing with

Krishna Batar and an affidavit to that

effect has been brought on record as

Annexure-2.

Considering the stand of the victim

girl by filing a complaint against her
2

parents and the affidavit sworn by her as it

gets reflected from Annexure-2, let the

petitioners, Asho Batar, Bashu Batar,

Bashanto Batar, Jangla Batar, Mangla Batar,

Suresh Batar and Lal Chand Batar, be

released on bail in the event of arrest or

surrender before the learned court below

within a period of twelve weeks from today

in connection with Angarh P.S. Case No. 12

of 2011 on furnishing bail bond of

Rs.10,000/-(Ten Thousand) each with two

sureties of the like amount each to the

satisfaction of the learned C.J.M. Purnea,

subject to the conditions as laid down under

Section 438(2) of the Code of Criminal

Procedure.

U. K. ( Dinesh Kumar Singh, J)