IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37660 of 2011
Vinod Ram son of Latkun Ram, resident of village-
Raghopur Saraiyan Sahdolapur, P.S.-Ahiyapur,
District-Muzaffarpur at present resident of village-
Khemaipatti, P.S.-Minapur, District- Muzaffapur
Versus
The State of Bihar
-----------
2. 21.11.2011. Heard learned counsel for the petitioner and learned
counsel for the State.
As prayed for, learned counsel for the petitioner is
permitted to make necessary correction in the prayer portion of the
petition in course of the day.
The petitioner seeks bail in a case registered for the
offence punishable under sections 372 and 373/34 of the Indian
Penal Code.
It is submitted that the victim Anguri Khatoon has
already been recovered. Her statement has also been recorded under
section 164 Cr.P.C. She has named the petitioner, his wife and one
Manoj Kumar as the persons who took her away and she suspected
that they would have taken her to some other place. A co-accused,
Manoj Kumar has already been granted bail by order dated
24.6.2011 passed in Cr.Misc. No.18435 of 2011 by another Bench
of this court and the petitioner is in custody since 21.7.2011. It is
also submitted that the case of the petitioner and that of co-accused
Manoj Kumar who has already been granted bail stands on identical
footing.
Considering the facts and circumstances of the case the
petitioner named above is directed to be released on bail on
2
furnishing bail bonds of Rs.10,000 (ten thousand) with two sureties
of the like amount each to the satisfaction of Chief Judicial
Magistrate, Muzaffarpur in connection with Minapur P.S. Case
No.24 of 2010.
Md.S. ( Ashwani Kumar Singh, J.)