High Court Patna High Court - Orders

Md. Reyazul Haque & Ors. vs The State Of Bihar on 17 August, 2011

Patna High Court – Orders
Md. Reyazul Haque & Ors. vs The State Of Bihar on 17 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.27564 of 2011
    1. Md. Reyazul Haque, Son of late Md. Razzaque.
    2. Shahidan Khatoon, Wife of Md. Reyazul Haque.
    3. Khusbu Khatoon, Daughter of late Neyazul Haque.
    All residents of Village Mansatala, PS Bettiah (M), District West Champaran --- Petitioners
                                              Versus
                              The State Of Bihar ---- Opposite Party
                                             -----------

2 17.8.2011 Heard learned counsel for the petitioners and the counsel

appearing on behalf of the State.

Petitioners are father, mother and sister of Md. Salamat

who is said to have kidnapped the victim girl Kehkashan Yasmin,

apprehending their arrest in a case under Section 366(A)/34 of the

Indian Penal Code.

The statement of the victim girl has been recorded under

Section 164 of the Code of Criminal Procedure in which she says that

she ran away with Md. Salamat on being influenced by one Rehana.

Considering that the petitioners had no role to play in the

said kidnapping, I direct that the above named petitioners are directed

to be released on anticipatory bail in the event of their arrest or

surrender within a period of six weeks in connection with Bettiah (M)

P.S. Case No. 170 of 2011 on furnishing bail bonds of rupees ten

thousand each with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Bettiah West Champaran

subject to the conditions laid down under Section 438(2) of the

Cr.P.C.

         Sanjay                                                    (Sheema Ali Khan, J.)