High Court Patna High Court - Orders

Julmi Mallik vs The State Of Bihar on 13 January, 2011

Patna High Court – Orders
Julmi Mallik vs The State Of Bihar on 13 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.36886 of 2010
                         JULMI MALLIK, SON OF KAILASH MALLIK.
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

03 13.01.2011 Heard learned counsel for the petitioner as well

as learned P.P. for the State.

Petitioner seeks his bail in connection with

Tariyani P.S. Case No. 94 of 2010 registered under Section

363 and 366 A of the Indian Penal Code.

As per prosecution case itself, the informant’s

wife started residing with the petitioner along with her two

months old daughter four years ago. Subsequently, it is alleged

that petitioner tried to kidnap the informant’s another daughter

aged about 13 years, but he was caught by the villagers.

Considering the aforesaid facts and

circumstances as well as submissions of the parties, above

named petitioner is directed to be released on bail on

furnishing bail bonds of Rs. 10,000/- with two sureties of the

like amount each to the satisfaction of Sub Divisional Judicial

Magistrate, Sheohar in connection with above stated Tariyani

P.S. Case No. 94 of 2010.

Shahzad                                   (Hemant Kumar Srivastava, J )