High Court Patna High Court - Orders

Shawab & Ors vs The State Of Bihar & Anr on 5 August, 2011

Patna High Court – Orders
Shawab & Ors vs The State Of Bihar & Anr on 5 August, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CR.MISC. NO.47826 OF 2008
                            SHAWAB & ORS
                                VERSUS
                       THE STATE OF BIHAR & ANR
                                **********

3 05/08/2011 This application has been filed for quashing

of the entire First Information Report of Ara Town Police

Station Case No. 257 of 2008 instituted under Sections

363/366A of the Indian Penal Code.

The allegation is that the petitioner no. 1

has kidnapped the daughter of the informant.

Counsel for the petitioners will seek

instructions as to whether the petitioner no. 1 or the

others can produce the daughter of the informant before

this Court.

In case, the petitioners are ready to produce

the girl in question before this Court, then this Court

will grant protection to the petitioners.

List this case on 19th August, 2011 under

the heading ‘for orders’.

Anand                                                        (Sheema Ali Khan, J.)