IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11325 of 2011
SAMSAD MIAN @ SHAMSHAD AHMAD
Versus
THE STATE OF BIHAR
-----------
2 20.04.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Originally, informant filed complaint case which was
converted into Uchakagaon P.S. Case No.109 of 2010. The victim
girl has already returned to her home and she has specifically
stated that she was forcibly taken away by petitioner and co-
accused Rinku Kumar, and after that she remain confined by the
above stated Rinku Kumar at Patna. The victim girl has also stated
that she wanted to marry with the aforesaid Rinku Kumar, but now
the aforesaid Rinku Kumar is not ready for the marriage.
Taking into consideration the above stated facts and
circumstances as well as statement of the victim girl I direct the
petitioner, namely, Samsad Mian @ Shamshad Ahmad 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 C.J.M., Gopalganj in connection with
Uchakagaon P.S. Case No.109 of 2010.
(Hemant Kumar Srivastava, J.)
PN