IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34123 of 2010
BIRBAL RAI
Versus
THE STATE OF BIHAR
-----------
3 3.2.2011 Heard learned counsel for the
parties.
Petitioner is father-in-law of Sima
Devi. Allegation is about kidnapping of
Sima Devi along with Shobha Kumari at
petitioner’s hand. Defence is on the point
that petitioner is 75 years old and due to
matrimonial differences pending litigations
he along with his family members are
involved in the case that also after
several days of the incident. Both the
victims disappeared from their house on
29.1.2010 reported on 31.1.2010 and F.I.R.
is lodged on 9.2.2010. Informant is not eye
witness of the case. He gathered
information. Young lady having strained
relation with her husband if disappears it
is natural that, that will be informed
after reasonable wait followed by
hesitation in informing the matter. F.I.R.
is lodged at later stage after coming
across of witnesses on search of
2
disappeared ladies but it is an admitted
fact that both the victims are traceless
till today, may be murdered, may not be but
in any case not entitling this petitioner
who is named by witnesses also, for
anticipatory bail. Accordingly,
anticipatory bail petition is dismissed.
AI ( Mandhata Singh, J.)