IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27564 of 2011
1. Md. Reyazul Haque, Son of late Md. Razzaque.
2. Shahidan Khatoon, Wife of Md. Reyazul Haque.
3. Khusbu Khatoon, Daughter of late Neyazul Haque.
All residents of Village Mansatala, PS Bettiah (M), District West Champaran --- Petitioners
Versus
The State Of Bihar ---- Opposite Party
-----------
2 17.8.2011 Heard learned counsel for the petitioners and the counsel
appearing on behalf of the State.
Petitioners are father, mother and sister of Md. Salamat
who is said to have kidnapped the victim girl Kehkashan Yasmin,
apprehending their arrest in a case under Section 366(A)/34 of the
Indian Penal Code.
The statement of the victim girl has been recorded under
Section 164 of the Code of Criminal Procedure in which she says that
she ran away with Md. Salamat on being influenced by one Rehana.
Considering that the petitioners had no role to play in the
said kidnapping, I direct that the above named petitioners are directed
to be released on anticipatory bail in the event of their arrest or
surrender within a period of six weeks in connection with Bettiah (M)
P.S. Case No. 170 of 2011 on furnishing bail bonds of rupees ten
thousand each with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Bettiah West Champaran
subject to the conditions laid down under Section 438(2) of the
Cr.P.C.
Sanjay (Sheema Ali Khan, J.)