High Court Patna High Court - Orders

Md. Chhotu @ Raju @ Ziaul vs The State Of Bihar on 30 March, 2011

Patna High Court – Orders
Md. Chhotu @ Raju @ Ziaul vs The State Of Bihar on 30 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.9164 of 2011
                              MD. CHHOTU @ RAJU @ ZIAUL
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 30.03.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Although there is allegation against the petitioner that he

kidnapped the informant’s minor daughter and subsequently, victim

was recovered and her statement under section 164 of the Cr. P.C. was

recorded and the said victim supported the prosecution case.

It appears from perusal of the impugned order of the learned

Sessions Judge that the victim along with her mother and other family

members appeared before the learned Sessions Judge and accepted

that she has solemnized her marriage with the petitioner and now the

dispute of the parties has already been ended with happy note of

compromise.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let petitioner, Md

Chhotu @ Raju @ Ziaul, be released on bail on furnishing bail bonds

of Rs 10,000/- with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Jamui in Jamui P.S. Case

no. 214 of 2010.

      shahid                                               (Hemant Kumar Srivastava,J)