High Court Patna High Court - Orders

Sunil Singh @ Karu Singh @ Sunil … vs The State Of Bihar on 14 October, 2011

Patna High Court – Orders
Sunil Singh @ Karu Singh @ Sunil … vs The State Of Bihar on 14 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.32143 of 2011
                     Sunil Singh @ Karu Singh @ Sunil Kumar & Ors.
                                            Versus
                                    The State Of Bihar
                               ----------------------------------

02. 14.10.2011 Petitioners are apprehending their arrest in a

case registered under Sections 364, 120B, 366A/34 of

the I.P.C.

Though the accusation is of abducting the minor

girl but during investigation the accusation was found

false and final form was submitted, but on the basis of

protest cognizance has been taken.

It is submitted by learned counsel for the

petitioners that the victim has married with one Sanjeev

Kumar of her own sweet-will and considering the

aforesaid fact, others have been granted anticipatory bail

vide Cr. Misc. No. 26883 of 2011.

Considering the aforesaid facts, let the

petitioners namely 1. Sunil Singh @ Karu Singh @ Sunil

Kumar 2. Bibha Devi 3. Kanhaiya Jee @ Kanhaiya 4.

Deepak Kumar Choudhary @ Deepak Singh @ Deepak

Kumar Chaudhary 5. Chandramani Kumar @

Chandramani 6. Mangesh Singh @ Pappu @ Mangesh

Kumar, in the event of their arrest or surrender before

learned Court below within a period of 12 weeks from

today, be released on anticipatory bail on furnishing
bail bond of RS. 10,000/-(ten thousand) each with two

sureties of the like amount each to the satisfaction of

Judicial Magistrate, Nalanda at Biharsharif in

connection with Complaint Case No. 531C of 2010

arising out of Rajgir P.S. Case No. 48 of 2007.

(Dinesh Kumar Singh, J)
Shageer