High Court Patna High Court - Orders

Md.Noor @ Lal Babu vs State Of Bihar on 5 October, 2010

Patna High Court – Orders
Md.Noor @ Lal Babu vs State Of Bihar on 5 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.21860 of 2010
                              MD.NOOR @ LAL BABU
                                        Versus
                                  STATE OF BIHAR
                                         -------

03. 05.10.2010 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

Petitioner is one of the named accused in connection

with Phulwarisharif P.S. Case No. 20/2010 for offence under

section 363, 366/34 of the Indian Penal Code, of course, on

mere suspicion, but the victim, the minor daughter of the

informant in her statement under section 164 of the Criminal

Procedure Code, at several occasions mentioned active

participation of the petitioner in her kidnapping on false pretext.

Considering the facts and circumstances this court

does not find it a fit case wherein privilege sought may be

granted. Accordingly, prayer for anticipatory bail stands

dismissed. In case of surrender of the petitioner, his prayer for

regular bail may be considered on its own merit without being

prejudiced of instant refusal.

Rajeev/                                                          (Akhilesh Chandra, J.)