IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.39067 of 2010
RAJEEV KUMAR CHOUDHARY
Versus
STATE OF BIHAR
-----------
2/ 29.11.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner is alleged for kidnapping of
complainant’s daughter is said love affair in between
the victim and the petitioner which ultimately ended
into marriage, which is corroborated by parties
(petitioner and victim) putting their appearance in
Court.
Taking that into consideration, prayer of the
petitioner for grant of anticipatory bail is allowed.
In the event of arrest or surrender within
one month from the date of receipt/production of a
copy of this order in connection with Samastipur
Town P.S. Case No. 474 of 2009, 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 C.J.M.,
Samastipur subject to the conditions as laid down
under Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)