High Court Patna High Court - Orders

Ritesh Tanti vs The State Of Bihar on 13 January, 2011

Patna High Court – Orders
Ritesh Tanti vs The State Of Bihar on 13 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.854 of 2011
                   RITESH TANTI Son of Pago Tanti, resident of village
                   Salempur, Police Station Amarpur, District Banka ...
                                                  ... Petitioner
                                           Versus
                   THE STATE OF BIHAR... .. OPPOSITE PARTY

                   For the Petitioner: Mr. Nageshwar Prasad, Advocate
                   For the State : Mr. Manoj Kumar No. 1, APP
                                -----------

3 13.01.2011 Heard learned counsel for the petitioner and the

State.

Petitioner apprehends his arrest in a case

registered for offences under Sections 366(A) and 504/34 of

the Indian Penal Code.

Allegation against the petitioner is that he had

helped co-accused Chhanguri Tanti in the alleged

kidnapping of the victim girl.

It is submitted on behalf of the petitioner that

actually co-accused Chhanguri Tanti had kidnapped the girl

and marriage was out of their sweet will. Learned counsel

further submitted that co-accused Chhanguri Tanti has been

granted anticipatory bail by a Bench of this Court vide order

dated 15.06.2010 in Criminal Miscellaneous No. 20331 of

2010.

Considering the facts and circumstances of the
2

case, in the event of arrest or surrender of the petitioner,

Ritesh Tanti, within a period of four weeks from today in

Amarpur Police Station Case No56 of 2009, he shall be

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

(rupees ten thousand) with two sureties of the like amount

each to the satisfaction of the Chief Judicial Magistrate,

Banka, subject to the conditions as laid down under section

438(2) of the Code of Criminal Procedure.

SC                                 (Dr. Ravi Ranjan, J.)