IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43322 of 2010
SAMIR @ LALKA @ KALIM MIYAN @ MD.KALIM ANSARI
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.44028 of 2010
IRSAD @ GORKA
Versus
THE STATE OF BIHAR
-----------
2 11.4.2011 Heard learned counsel for the parties.
Kidnapping for the purpose of marriage
by petitioner of Cr.Misc.No. 43322 of 2010 is
corroborated by the victim girl also.
Hence, prayer for anticipatory bail on
behalf of petitioner of Cr.Misc.No. 43322 of
2010 is rejected.
For petitioner of Cr.Misc.No. 44028 of
2010 learned counsel for the petitioner submits
that co-accused having identical allegation to
that of the petitioner have been allowed
anticipatory bail vide Cr.Misc.No.23641 of 2010.
Taking that into consideration, in the
event of arrest or surrender within one month
from the date of communication of this order,
the above named petitioner of Cr.Misc.No. 44028
of 1010 shall be released on bail on furnishing
bail bond of Rs. 10,000/-(ten thousand) with two
sureties of the like amount each to the
2
satisfaction of Chief Judicial Magistrate,
Nawada in Akbarpur P.S. Case No. 242/2009,
subject to the condition as laid down under
section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)