IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6502 of 2011
KIRAN DEVI WIFE OF MADAN YADAV.
------------- PETITIONER
Versus
THE STATE OF BIHAR
-----------
2 28.03.2011 Heard learned counsels for the petitioner and
the State.
The petitioner being the aunt of the accused
Amardeep is apprehending her arrest in a case
registered under Section 366A/34 of the Indian Penal
Code.
It is alleged that Amardeeep abducted the
sister of the informant and prior to that, the victim went
in the company of mother and sister of Amardeep and
this petitioner to ease out.
The mother and sister have already been
granted anticipatory bail.
Considering the fact the thrust of accusation
is against Amardeep, let the above named petitioner, be
released on anticipatory bail, in the event of her arrest
or surrender before the learned Court below within a
period of 12 weeks from today, on furnishing bail bond
of Rs. 10,000/- (ten thousand) with two sureties of the
2
like amount each to the satisfaction of the learned Chief
Judicial Magistrate, Saharsa in connection with Sour
Bazar P.S. Case No. 147/2010, subject to the
conditions as laid down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-