IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1160 of 2011
MD. NADEEM SON OF MD. AZEEM, RESIDENT OF
MASURIYA, P.S. JOKIHAT, DIST. ARARIA.
------------------PETITIONER
Versus
THE STATE OF BIHAR .----------------OPPOSITE PARTY
-----------
2 09.02.2011 Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in a
case registered under Section 366A of the Indian Penal
Code.
It is submitted on behalf of the learned counsel
for the petitioner that the accusation against the
petitioner is of kidnapping the informant’s daughter. It is
further submitted that the F.I.R reflects that the petitioner
met with the victim at the petitioner’s house prior to the
lodging the F.I.R. Moreover, the victim and the victim’s
brother stated that the petitioner has no hand in
kidnapping the victim as she was being abducted by
someone else. The medical report suggests the age of the
victim between 18 to 19 years. Though it appears from
the impugned order that the victim in her 164 Cr.P.C
statement has also implicated the petitioner, the
abduction has taken place on 10.05.2010 whereas the
2
F.I.R was instituted on 16.05.2010 when the victim
returned on 16.05.2010.
Considering the inconsistent statement of the
victim as well as the informant and the fact that now the
informant has finally retracted from his initial version,
let the petitioner be released on bail in the event of arrest
or surrender before the learned court below within a
period of twelve weeks from today in Connection with
Jokihat (Mahal Gawon) P.S. Case No. 120 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 Chief Judicial Magistrate,
Araria under the conditions as laid down under Section
438(2) Cr.P.C.
Amrendra/ (Dinesh Kumar Singh,J.)