IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23378 of 2010
ANIL BHAGAT
Versus
STATE OF BIHAR
-----------
3 26.11.2010 Heard learned counsel for the petitioner
as well as learned counsel for the State.
Allegedly, petitioner along with co-
accused Rahul Kumar kidnapped informant’s
minor daughter for the purpose of marriage.
Although, the victim girl is still traceless,
but the supervising authority has found that
there was love affair between victim girl and
co-accused Rahul Kumar and accordingly, the
implication of the petitioner in the alleged
crime has been found false, which is evident
from perusal of para 32 of the case diary. It
appears that being the brother-in-law of co-
accused Rahul Kumar, the petitioner has been
implicated in this Case.
Considering the aforesaid facts and
circumstances as well as submissions of the
parties, petitioner, namely, Anil Bhagat, in the
2
event of his arrest/surrender within 30 days
from the date of communication of this order
to the concerned court in connection with
Kathaiya P.S. Case No.4/2010, shall 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
S.D.J.M., (West) Muzaffarpur, subject to
conditions as laid down under Section 438(2)
of the Cr.P.C.
PN ( Hemant Kumar Srivastava,J.)