IN THE HIGH COUR T OF JUDICATURE AT PATNA
Cr.Misc. No.25161 of 2011
Anarsi Devi
Versus
The State Of Bihar
-----------
2 28.07.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
There has been an allegation of inducement and
kidnapping of a girl, namely, Anita, aged about 17 years by the
petitioner along with her husband, son and daughter for which
father of victim had lodged a case.
Though during course of investigation, the victim was
examined under Section 164 of the Cr.P.C. wherein she had
levelled an allegation against Lalu who had brought her after
coming to know regarding confinement of his sister, but then in
course of trial which was conducted for prosecution of co-
accused, as the petitioner evaded her presence till then,
disowned and disagreed herself on that very score ending
acquittal. Petitioner happens to be under custody since
23.3.2011.
In the facts and circumstances of the case, petitioner,
namely, Anarsi Devi is directed to be released on bail on
furnishing bail bonds of Rs.10,000/-(ten thousand) with two
sureties of the like amount each, to the satisfaction of learned
Chief Judicial Magistrate, Vaishali at Hajipur in connection with
Bidupur P.S. Case No.170 of 2004.
PN (Aditya Kumar Trivedi, J.)