IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21860 of 2010
MD.NOOR @ LAL BABU
Versus
STATE OF BIHAR
-------
03. 05.10.2010 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is one of the named accused in connection
with Phulwarisharif P.S. Case No. 20/2010 for offence under
section 363, 366/34 of the Indian Penal Code, of course, on
mere suspicion, but the victim, the minor daughter of the
informant in her statement under section 164 of the Criminal
Procedure Code, at several occasions mentioned active
participation of the petitioner in her kidnapping on false pretext.
Considering the facts and circumstances this court
does not find it a fit case wherein privilege sought may be
granted. Accordingly, prayer for anticipatory bail stands
dismissed. In case of surrender of the petitioner, his prayer for
regular bail may be considered on its own merit without being
prejudiced of instant refusal.
Rajeev/ (Akhilesh Chandra, J.)