High Court Patna High Court - Orders

Anirudh Sharma &Amp; Ors vs State Of Bihar &Amp; Anr on 3 November, 2010

Patna High Court – Orders
Anirudh Sharma &Amp; Ors vs State Of Bihar &Amp; Anr on 3 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.33734 of 2010
                                 ANIRUDH SHARMA & ORS
                                              Versus
                                  STATE OF BIHAR & ANR
                                            -----------

02/ 3.11.2010 Heard learned counsel for the petitioners as well as learned

P.P. for the State.

Petitioners apprehend their arrest in connection with

Balmikinagar P.S. case no.45/2010 registered under sections 366A

and 120B/34 IPC.

Although there is allegation against these petitioners that

they kidnapped the informant’s minor daughter for the purpose of

marriage but the documents annexed with this anticipatory bail

petition, show that it is case of love affairs and the victim girl

solemnized her marriage with petitioner no.5 on her own sweet will

and at the time of marriage she was major.

In the aforesaid circumstances, this anticipatory bail is

allowed and it is ordered that the petitioners( Anirudh Sharma,

Umarawati Devi, Indu Devi, Surendra Sharma and Sujit Das @ Sujit

Kumar Das) in the event of their arrest/ surrender within 30 days from

the date of communication of the order be released on bail in

connection with Balmikinagar P.S. Case no. 45 of 2010 on furnishing

bail bond of Rs 10,000/- each with two sureties of the like amount

each to the satisfaction of the Addl. Chief Judicial Magistrate, Bagha

subject to condition as laid down under section 438(2) of the Cr. P.C.

      shahid                                              (Hemant Kumar Srivastava,J))