IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33734 of 2010
ANIRUDH SHARMA & ORS
Versus
STATE OF BIHAR & ANR
-----------
02/ 3.11.2010 Heard learned counsel for the petitioners as well as learned
P.P. for the State.
Petitioners apprehend their arrest in connection with
Balmikinagar P.S. case no.45/2010 registered under sections 366A
and 120B/34 IPC.
Although there is allegation against these petitioners that
they kidnapped the informant’s minor daughter for the purpose of
marriage but the documents annexed with this anticipatory bail
petition, show that it is case of love affairs and the victim girl
solemnized her marriage with petitioner no.5 on her own sweet will
and at the time of marriage she was major.
In the aforesaid circumstances, this anticipatory bail is
allowed and it is ordered that the petitioners( Anirudh Sharma,
Umarawati Devi, Indu Devi, Surendra Sharma and Sujit Das @ Sujit
Kumar Das) in the event of their arrest/ surrender within 30 days from
the date of communication of the order be released on bail in
connection with Balmikinagar P.S. Case no. 45 of 2010 on furnishing
bail bond of Rs 10,000/- each with two sureties of the like amount
each to the satisfaction of the Addl. Chief Judicial Magistrate, Bagha
subject to condition as laid down under section 438(2) of the Cr. P.C.
shahid (Hemant Kumar Srivastava,J))