High Court Patna High Court - Orders

Santosh Kumar @ Santosh Yadav vs State Of Bihar on 16 December, 2010

Patna High Court – Orders
Santosh Kumar @ Santosh Yadav vs State Of Bihar on 16 December, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.27463 of 2010
                           SANTOSH KUMAR @ SANTOSH YADAV
                                               Versus
                                        STATE OF BIHAR
                                             -----------

03. 16.12.2010 Heard the learned counsel for the

petitioner and the State.

Kidnapping for purpose of marriage is

the allegation and kidnapping is corroborated by

victim herself. So, petitioner is not entitled

for anticipatory bail.

Accordingly, the prayer of petitioner

for anticipatory bail stands rejected.

Vikash                                                 ( Mandhata Singh, J.)