IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.43423 of 2010 NARAYAN SAH Versus THE STATE OF BIHAR -----
Lawyer for Petitioner- Mr. Girish Chandra Jha &
Mr. Kumar Goutam-Advocates.
Lawyer for State- Mr. S. K. Singh- A. P. P. -------- 02. 08.04.2011 Heard learned counsel for the petitioner and the state.
Learned counsel for the informant is also present.
Complainant allegedly was kidnapped by this petitioner
and others for the purpose of marrying him came out the captivity of
the accused persons safely without any harm rather a case is filed
against him for the offence under section 498A of the Indian Penal
Code.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
the date of receipt/production of a copy 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 the Chief Judicial Magistrate, Saharsa in
connection with Complaint Case No. 254 of 2010, subject to
conditions as laid down under section 438(2) of the Cr. P. C.
Vikash (Mandhata Singh, J.)