IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21366 of 2011
Anil Kumar & Ors.
Versus
The State of Bihar & Ors
-----------
3. 14.9.2011 A supplementary affidavit has been filed in the court
today. Let it be kept on record.
It is stated that the petitioners appeared before the
Investigating Officer on 20.7.2011 and have co-operated in the
investigation. They have surrendered before the learned C.J.M.,
Vaishali on 19.9.2011 and were released on provisional
anticipatory bail.
The case diary called for earlier by order dated 6.7.2011
has been received.
Learned counsel for petitioners submits that it is also
apparent from the statement of witnesses recorded under Section
161(3) Cr. P.C. in course of investigation that the alleged victim
wilfully eloped with co-accused Sujit Kumar.
Learned counsel for the State also concedes to this fact
after going through the case diary.
Taking into consideration the facts of the case, let the
provisional anticipatory bail granted to the petitioners by order
dated 6.7.2011 be confirmed.
Sanjeet (Ashwani Kumar Singh, J.)