IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36224 of 2010
1. RAMA SHANKAR PANDIT
2. JAGARNATH PANDIT
Versus
STATE OF BIHAR
-----------
02. 13.01.2011 Heard learned counsel for the petitioners and the State.
Learned counsel for complainant is also present.
Kidnapping of informant’s daughter was investigated by
a police official. Victim recovered made a statement under section 164
of the Cr. P.C. to the effect that she had left her house for her maternal
grand father and never was kidnapped by any one even then
cognizance is taken on protest, but it may never be taken for refusal of
anticipatory bail.
Accordingly, in the event of their arrest or surrender
within a period of one month from the date of receipt/production of a
copy of this order, above named petitioners shall be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) each with two
sureties of the like amount each to the satisfaction of Sri A. K. Thakur,
Judicial Magistrate, Ist Class, Sitamarhi in connection with Complaint
Case No.C-1/935/2010, Tr. No.2668/2010, subject to the conditions as
laid down under section 438(2) of the Code of Criminal Procedure.
Vikash (Mandhata Singh, J.)