High Court Patna High Court - Orders

Antosh Kumar vs State Of Bihar on 31 August, 2010

Patna High Court – Orders
Antosh Kumar vs State Of Bihar on 31 August, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.24063 of 2010
                            ANTOSH KUMAR Son of Mani Bhushan Singh
                                                Versus
                                         STATE OF BIHAR
                                              -----------

3/ 31.08.2010 Heard learned counsel for the parties.

Petitioner is an accused in a case under Section 366 A

of the Indian Penal Code.

Allegation is that the petitioner abducted the

informant’s daughter and one another girl on a motorcycle.

Learned counsel for the petitioner submits that the age

of the victim girls have been assessed to be 18 years. He further

submits that no one can abduct the grown up girls by a

motorcycle. The petitioner is in custody since 26.03.2010.

In the circumstances, petitioner, named above, is

directed to be released on bail on furnishing bail bond of Rs.

5,000/- (Five thousand) with two sureties of the like amount each

to the satisfaction of Chief Judicial Magistrate, Motihari in

connection with Kalyanpur P.S. case no. 115 of 2009.

(Samarendra Pratap Singh, J.)
Uday/