High Court Patna High Court - Orders

Kiran Devi vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Kiran Devi vs The State Of Bihar on 28 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.6502 of 2011
                 KIRAN DEVI WIFE OF MADAN YADAV.
                                                 ------------- PETITIONER
                                              Versus
                                   THE STATE OF BIHAR
                                            -----------

2 28.03.2011 Heard learned counsels for the petitioner and

the State.

The petitioner being the aunt of the accused

Amardeep is apprehending her arrest in a case

registered under Section 366A/34 of the Indian Penal

Code.

It is alleged that Amardeeep abducted the

sister of the informant and prior to that, the victim went

in the company of mother and sister of Amardeep and

this petitioner to ease out.

The mother and sister have already been

granted anticipatory bail.

Considering the fact the thrust of accusation

is against Amardeep, let the above named petitioner, be

released on anticipatory bail, in the event of her arrest

or surrender before the learned Court below within a

period of 12 weeks from today, on furnishing bail bond

of Rs. 10,000/- (ten thousand) with two sureties of the
2

like amount each to the satisfaction of the learned Chief

Judicial Magistrate, Saharsa in connection with Sour

Bazar P.S. Case No. 147/2010, subject to the

conditions as laid down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-