IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34445 of 2011
Asho Batar & Ors.
Versus
The State Of Bihar
2. 14.10.2011. Heard the learned counsels for the
petitioners and the State.
The petitioners being the parents
and family members of main accused Krishna
Batar are apprehending their arrest in a
case registered under Sections 363, 366A/34
of the Indian Penal Code.
The accusation is of abducting the
minor daughter of the informant.
Learned counsel for the petitioners
submits that the victim girl got her age
recorded as 19 years. During enquiry, in the
complaint case where she admits that she has
married with Krishna Batar. Moreover,
Annexures-5 and 3 reflect that the victim
girl has lodged the complaint against her
parents. It is further submitted that the
victim girl is at present residing with
Krishna Batar and an affidavit to that
effect has been brought on record as
Annexure-2.
Considering the stand of the victim
girl by filing a complaint against her
2
parents and the affidavit sworn by her as it
gets reflected from Annexure-2, let the
petitioners, Asho Batar, Bashu Batar,
Bashanto Batar, Jangla Batar, Mangla Batar,
Suresh Batar and Lal Chand Batar, be
released on bail in the event of arrest or
surrender before the learned court below
within a period of twelve weeks from today
in connection with Angarh P.S. Case No. 12
of 2011 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) each with two
sureties of the like amount each to the
satisfaction of the learned C.J.M. Purnea,
subject to the conditions as laid down under
Section 438(2) of the Code of Criminal
Procedure.
U. K. ( Dinesh Kumar Singh, J)