High Court Patna High Court - Orders

Suman Kumar vs The State Of Bihar on 7 April, 2011

Patna High Court – Orders
Suman Kumar vs The State Of Bihar on 7 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.8899 of 2011
                 SUMAN KUMAR SON OF MAHENDRA NARAYAN SAH.
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2 07.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

case registered under Sections 363 and 366A/34 of the

Indian Penal Code.

It is alleged against the petitioner to have

abducted the minor daughter of the informant for

illegal purposes.

It is submitted by learned counsel for the

petitioner that the petitioner and the victim have

already married and subsequently, the informant has

retracted from his initial version and filed a petitioner

to that effect before learned court below.

Considering the aforesaid facts, let the above

named petitioner, be released on provisional

anticipatory bail for three months, in the event of his

arrest or surrender before the learned Court below

within a period of 12 weeks from today, on furnishing
2

bail bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of

the learned Chief Judicial Magistrate, Katihar in

connection with Kadwa P.S. Case No. 214/2010,

subject to the conditions as laid down under Section

438(2) Cr.P.C.

The petitioner undertakes to produce the girl

before the learned court below, whose statement will be

recorded by the learned court below and if the victim

accepts that she is major and she voluntarily married

with this petitioner then the provisional bail of the

petitioner will be confirmed by the learned court below.

(Dinesh Kumar Singh, J.)
Amrendra/-