IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2587 of 2011
KAMRAN AHMAD
Versus
THE STATE OF BIHAR
-----------
2. 24.02.2011. Heard learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in a case registered under Sections
363 and 365 of the I.P.C.
It is alleged against the petitioner
and others to have enticed away the niece of
the informant.
While considering the anticipatory
bail application of co-accused Raja Sohan,
this Court has occasioned to examine the
victim who stated that she has no grievance
against other accused since she was in love
with this petitioner. Considering the said
fact, Raja Sohan has been granted
anticipatory bail. Photo copy of the said
order is produced before this Court. Let it
be kept on record.
Considering the aforesaid
submissions, let the petitioner above named
be released on bail in the event of arrest
or surrender before the learned court below
within a period of twelve weeks from today
2
in connection with Mahnar P.S. Case No.30 of
2010 on furnishing bail bond of Rs. 10,000/-
(Ten Thousand) with two sureties of the like
amount each to the satisfaction of the
learned C. J. M., Vaishali at Hajipur
subject to the conditions as laid down under
Section 438(2) of Cr. P. C.
U. K. ( Dinesh Kumar Singh, J)