IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13271 of 2010
1. GHANSHYAM SINGH
2. Gunjan Singh @ Mikku Singh
3. Kanti Devi
Versus
STATE OF BIHAR
------
3/ 05.07.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
Petitioners are apprehending their arrest for having no
allegation on their fault though it is shown that informant’s daughter
was kidnapped by Rupesh Kumar Singh and Guddu Singh but it
appears a case of eloping as she married Rupesh Kumar Singh made
an attempt to enter into the house which was opposed by father and
other family members for which it is said that entrance of the
informant’s daughter was opposed making demand of dowry. In
other words, informant himself is supporting the act of Rupesh
Kumar Singh and his daughter if married but in any case petitioners’
arrest can never be justified for kidnapping.
Considering the facts and circumstances of the case,
prayer of the petitioners is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Nath Nagar (Lalmatia) P.S. Case No. 14 of 2010,
above named petitioners shall be released on bail on furnishing bail
bond of Rs. 10,000/- (ten thousand) each with two sureties of the
like amount each to the satisfaction of C.J.M., Bhagalpur subject to
the conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)