IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38968 of 2010
MD. MAHMOOD
Versus
STATE OF BIHAR
-----
03. 29.03.2011 Heard learned counsel for the petitioner and the state.
For the love of petitioner with the victim lady, her
kidnapping is alleged saying her minor while she (victim) has been
opined major in medical report and her voluntarily joining the
company of this petitioner.
Having regard to the facts and circumstances of the case,
let the petitioner 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 Additional Chief Judicial Magistrate,
Bagaha, West Champaran in connection with Ramnagar P.S. Case
No.149 of 2010.
Vikash (Mandhata Singh, J.)