IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28125 of 2010
GAUTAM KUMAR
Versus
THE STATE OF BIHAR
-----------
2 15.9.2010 Heard learned counsel for the parties.
Petitioner is alleged for kidnapping the
victim girl but after appearing she made
statement under section 164 Cr.P.C.
corroborating her love affair with this
petitioner which was taken in a writ (Cr.WJC
No.605 of 2010) filed by Phool Kumari herself
and by order dated 2.8.2010 she was released in
favour of this petitioner.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioner shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) with two sureties of the like amount
each to the satisfaction of Chief Judicial
Magistrate, Khagaria in Beldaur P.S. Case No. 17
of 2010, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)