IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37448 of 2011
Ajay Paswan @ Ajay Kumar Paswan
Versus
The State Of Bihar
--------------------------
Lawyer for Petitioner- Mr. A. K. Thakur- Adv.
Lawyer for State- Mr. M. K. Khare- A.P.P.
———————–
02. 22.11.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is alleged for kidnapping of informant’s
daughter, but she remained with petitioner for several days never
opposed her living with this petitioner nor is stating about use of force
during the period of staying with petitioner. Specifically, it is said that it
was a case of love affair and petitioner remained in custody since
25.4.2011.
Thus, having regard to the facts and circumstances of the
case, let the above named petitioner be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Darbhanga in connection with Bahadurpur P. S. Case No.136 of 2011.
Vikash ( Mandhata Singh, J.)