High Court Patna High Court - Orders

Anant Kumar Sharma vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Anant Kumar Sharma vs The State Of Bihar on 24 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.33544 of 2011
                                     Anant Kumar Sharma
                                              Versus
                                     The State Of Bihar
                                 ----------------------------------

03. 24.10.2011 Heard the learned counsel for the petitioner and

the State.

The petitioner is apprehending his arrest in

connection with Mahua P.S. Case No. 473 of 2009 for the

offences under Section 376 of the Indian Pendal Code.

It appears from the F.I.R. that the petitioner

developed intimacy with the informant and used to visit

her house frequently and giving allurement of marriage

has established the relationship with the informant and

later on she has stated that the marriage was taken place in

Sahjahanpur which is the Nanihal of the lady. From

Annexure-2 it appears that there is another case was

lodged with regard to the abduction of the petitioner and

the police has recovered the petitioner from Shahjahanpur

and it has been alleged in the second F.I.R. that it was a

marriage after abduction and the petitioner is a member of

C.R.P.F.

In the facts and circumstances of the case, in the

event of arrest or surrender within 4 weeks from to-day,
2

petitioner Anant Kumar Sharma shall be released on

anticipatory bail on his 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, Vaishali at

Hajipur in connection with Mahua P.S. Case No. 473 of

2009, subject to the conditions laid down u/s 438 (2) of the

Code of criminal Procedure.

(Shivaji Pandey, J.)

Mkr.