High Court Patna High Court - Orders

Lalita Devi vs The State Of Bihar on 11 October, 2010

Patna High Court – Orders
Lalita Devi vs The State Of Bihar on 11 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.34889 of 2010
                   LALITA DEVI w/o Umesh Sahai, resident of village- Pakrideeh,
                   P.S. Kalyanpur, District- Samastipur.
                                        Versus
                                    THE STATE OF BIHAR .
                                      -----------

2 11.10.2010 The petitioner is in custody since 5.8.2008 in relation to

Kalyanpur P.S.Case no. 175 of 2008 instituted under Sections

363,366(A) and 372/34 IPC.

The informant alleges that his grand daughter had been

kidnapped by the petitioner and sent to Delhi.

Petitioner states that the parents of the girl in question has

separated and were now staying in Punjab. The girl is now living with

her maternal grand father. The maternal grand father told the petitioner

to take the girl to Delhi with her. As per statement under Section 164

Cr.P.C. of the victim girl she herself admitted that she was taken to

Delhi where she was working as maid servant.

Learned counsel for the petitioner draws my attention that

several other persons ,namely, Rajni Sahani, Sila Devi and Mahendra

Sahani have already been granted bail by this Court and as such the

petitioner, who is in custody for over two years may be released on bail.

Be that as it may, let above named petitioner be released on

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

sureties of the like amount each to the satisfaction of A.D.J., F.T.C.-

1,Samastipur in Kalyanpur P.S.Case no.175/08, S.Tr. no.113/09.

    singh                          (Navaniti Prasad Singh,J)