High Court Patna High Court - Orders

Irsad @ Gorka vs The State Of Bihar on 11 April, 2011

Patna High Court – Orders
Irsad @ Gorka vs The State Of Bihar on 11 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.43322 of 2010
                SAMIR @ LALKA @ KALIM MIYAN @ MD.KALIM ANSARI
                                             Versus
                                   THE STATE OF BIHAR
                                               with
                                 Cr.Misc. No.44028 of 2010
                                      IRSAD @ GORKA
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

2 11.4.2011 Heard learned counsel for the parties.

Kidnapping for the purpose of marriage

by petitioner of Cr.Misc.No. 43322 of 2010 is

corroborated by the victim girl also.

Hence, prayer for anticipatory bail on

behalf of petitioner of Cr.Misc.No. 43322 of

2010 is rejected.

For petitioner of Cr.Misc.No. 44028 of

2010 learned counsel for the petitioner submits

that co-accused having identical allegation to

that of the petitioner have been allowed

anticipatory bail vide Cr.Misc.No.23641 of 2010.

Taking that into consideration, in the

event of arrest or surrender within one month

from the date of communication of this order,

the above named petitioner of Cr.Misc.No. 44028

of 1010 shall be released on bail on furnishing

bail bond of Rs. 10,000/-(ten thousand) with two

sureties of the like amount each to the
2

satisfaction of Chief Judicial Magistrate,

Nawada in Akbarpur P.S. Case No. 242/2009,

subject to the condition as laid down under

section 438(2) Cr.P.C.

AI                                        ( Mandhata Singh, J.)