IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL MISCELLANEOUS NO.34202 OF 2011
UDAY PATEL SON OF LATE BHARAT PATEL, R/O VILLAGE-
MOLINIA TURHAPATTI, P.S.- SIRISIA OP, CHANPATIA,
DISTRICT- WEST CHAMPARAN
VERSUS
THE STATE OF BIHAR & ANR.
----------------------------------
2 16/11/2011 Heard Mr. Shantanu Kumar learned counsel
for the petitioner and learned APP for the State.
The petitioner seeks bail in a case registered
under Sections 363, 366A/34 Indian Penal Code.
Informant Sri Narayan Chaudhary reported
to police that her daughter Bindu Kumari and niece
Babita Kumari had gone to Beauty Parlour. While
Babita went inside, Bindu went outside and in the
meanwhile Bikash Kuamr, Ram Babu Chaudhary and
one unknown kidnapped Bindu Kumari.
Submission is that the victim has been
medically examined and she has been found to be
major and she has already married with co-accused
Bikash Kumar who has been admitted to anticipatory
bail. The petitioner is not at all related with the
offence.
Considering the facts and circumstances of
the case, the petitioner above named is directed to be
released on furnishing of bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount
each to the satisfaction of the learned
2
C.J.M./concerned Court, West Champaran at Bettiah
in connection with Bagha P.S. Case No. 119 of 2011.
(Shyam Kishore Sharma, J.)
avin