High Court Patna High Court - Orders

Allauddin vs State Of Bihar on 28 June, 2010

Patna High Court – Orders
Allauddin vs State Of Bihar on 28 June, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.18626 of 2010
                                     ALLAUDDIN
                                         Versus
                                  STATE OF BIHAR
                                       -----------

3 28.6.2010 Heard learned counsel for the parties.

The victim girl was either kidnapped or

she eloped with co-accused Abdul Rahim. F.I.R.

is to the effect that witnesses told the

informant about kidnapping by Abdul Rahim and

his two associates but not the petitioner rather

he was approached by the informant even assured

to help in search of victim girl. Thereafter the

victim was taken to parental house and her

statement under section 164 Cr.P.C. was recorded

in which petitioner has been shown as one of the

kidnappers. According to learned counsel, only

to pressurize in revenge of the act of

petitioner’s son, petitioner has been

implicated. The motive shown by the victim girl

also is not justifying petitioner’s hand in the

incident if really it was kidnapping. In any

case, refusal of anticipatory bail never can be

justified.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the
2

date of communication of this order, the above

named petitioner shall 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 Chief Judicial

Magistrate, Purnia in Routa P.S. Case No.

01/2010, subject to the condition as laid down

under section 438(2) Cr.P.C.

AI                                           ( Mandhata Singh, J.)