High Court Patna High Court - Orders

Anarsi Devi vs The State Of Bihar on 28 July, 2011

Patna High Court – Orders
Anarsi Devi vs The State Of Bihar on 28 July, 2011
                        IN THE HIGH COUR T OF JUDICATURE AT PATNA
                                   Cr.Misc. No.25161 of 2011
                                          Anarsi Devi
                                             Versus
                                       The State Of Bihar
                                            -----------

2 28.07.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

There has been an allegation of inducement and

kidnapping of a girl, namely, Anita, aged about 17 years by the

petitioner along with her husband, son and daughter for which

father of victim had lodged a case.

Though during course of investigation, the victim was

examined under Section 164 of the Cr.P.C. wherein she had

levelled an allegation against Lalu who had brought her after

coming to know regarding confinement of his sister, but then in

course of trial which was conducted for prosecution of co-

accused, as the petitioner evaded her presence till then,

disowned and disagreed herself on that very score ending

acquittal. Petitioner happens to be under custody since

23.3.2011.

In the facts and circumstances of the case, petitioner,

namely, Anarsi Devi is directed to be released on bail on

furnishing bail bonds of Rs.10,000/-(ten thousand) with two

sureties of the like amount each, to the satisfaction of learned

Chief Judicial Magistrate, Vaishali at Hajipur in connection with

Bidupur P.S. Case No.170 of 2004.

        PN                                      (Aditya Kumar Trivedi, J.)