High Court Patna High Court - Orders

Binda Bhagat &Amp; Anr vs State Of Bihar on 30 June, 2010

Patna High Court – Orders
Binda Bhagat &Amp; Anr vs State Of Bihar on 30 June, 2010
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                               Cr.Misc. No.20915 of 2010
                 1. BINDA BHAGAT son of late Paras Bhagat
                 2. Amrika Devi wife of Binda Bhagat
                    Both residents of vill.-Birahimpur, P.S.-Khijarsarai, Distt.-Gaya----------------
                    ----------------------------------------------------------------------Petitioners.
                                                               Versus
                                                     STATE OF BIHAR .
                                                             -----------

2. 30.6.2010 Heard Learned counsel for the petitioners and the State.

Petitioners’ son was in love with the victim girl , may be

one sided, took the girl somewhere and married her either alone or with

the help of his friends but having no hand of petitioners taking which

into consideration co-accused Naresh Malakar and Sheo Kumar

Malakar have been allowed bail by the Sessions Judge and petitioners’

daughter also has been admitted to bail by a Bench of this Court in Cr.

Misc. no.15845 of 2010.

Having regard to the facts and circumstances of the case, in

the event of arrest or surrender within a period of one month from the

date of receipt/production of a copy of this order, above named

petitioners shall be released on bail on furnishing bail bond of

Rs.10,000/-(Ten thousand) each with two sureties of the like amount

each to the satisfaction of the Chief Judicial Magistrate, Jehanabad, in

connection with Makhdumpur (Tehta) P.S. case no.129 of

2008(G.R.no.1220 of 2008) ,subject to the conditions as laid down

under section 438(2) of the Code of Criminal Procedure.

      Sudip                                                   ( Mandhata Singh,J )