IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9164 of 2011
MD. CHHOTU @ RAJU @ ZIAUL
Versus
THE STATE OF BIHAR
-----------
02/ 30.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Although there is allegation against the petitioner that he
kidnapped the informant’s minor daughter and subsequently, victim
was recovered and her statement under section 164 of the Cr. P.C. was
recorded and the said victim supported the prosecution case.
It appears from perusal of the impugned order of the learned
Sessions Judge that the victim along with her mother and other family
members appeared before the learned Sessions Judge and accepted
that she has solemnized her marriage with the petitioner and now the
dispute of the parties has already been ended with happy note of
compromise.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let petitioner, Md
Chhotu @ Raju @ Ziaul, be released on bail on furnishing bail bonds
of Rs 10,000/- with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Jamui in Jamui P.S. Case
no. 214 of 2010.
shahid (Hemant Kumar Srivastava,J)