High Court Patna High Court - Orders

Md. Mahmood vs State Of Bihar on 29 March, 2011

Patna High Court – Orders
Md. Mahmood vs State Of Bihar on 29 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.38968 of 2010
                                     MD. MAHMOOD
                                           Versus
                                    STATE OF BIHAR
                                            -----

03. 29.03.2011 Heard learned counsel for the petitioner and the state.

For the love of petitioner with the victim lady, her

kidnapping is alleged saying her minor while she (victim) has been

opined major in medical report and her voluntarily joining the

company of this petitioner.

Having regard to the facts and circumstances of the case,

let the 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 the Additional Chief Judicial Magistrate,

Bagaha, West Champaran in connection with Ramnagar P.S. Case

No.149 of 2010.

Vikash                                            (Mandhata Singh, J.)