High Court Patna High Court - Orders

Sk.Kabir @ Kabir Ahmad vs State Of Bihar on 10 March, 2011

Patna High Court – Orders
Sk.Kabir @ Kabir Ahmad vs State Of Bihar on 10 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.37080 of 2010
                           SK.KABIR @ KABIR AHMAD
                                      Versus
                                STATE OF BIHAR
                                     -----------

03/- 10-03-2011 Heard learned cousnel for the petitioner and Additional

Public Prosecutor for the State, who is armed with carbon copy of the

case diary.

Petitioner is one of the named accused in this case with

allegation of being instrumental in abduction of the daughter of the

informant who in his affidavit has stated about her sweet rlationship

with the son of the petitioner. Though in a subsequent statement

under Section 164 Cr.P.C. she has little bit changed her stand but

again as it appears that there was some settlement between the parties

and she started residing with son of the petitioner.

Considering the facts and circumstances of the case,

petitioner, namely, SK. Kabir @ Kabir Ahmad, is directed to be

released on bail on furnishing bail bond of sum of Rs. 10,000/- (ten

thousand only) with two sureties of the like amount each to the

satisfaction of learned Chief Judicial Magistrate, Motihari, East

Champaran in connection with Kalyanpur P.S. Case No. 64 of 2010.

Subject to condition to attend the court regularly at least for two years

or till disposal of the case, whichever is earlier, and in the event of

failure on three consecutive dates, the privilege granted shall be

deemed to be cancelled.

Praveen
(Akhilesh Chandra, J.)