IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32268 of 2011
======================================================
Md. Ziauddin Ansari @ Md. Jiyauddin @ Pappu
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
2 15-10-2011 Heard learned counsels for the petitioner and the State.
The petitioner is apprehending his arrest in a case registered
under Section 366A/34 of the Indian Penal Code.
The accusation is of enticing away the minor daughter of
the informant and performing force marriage.
It is submitted by learned counsel for the petitioner that
with the consent of the victim girl, the marriage has been
performed who is a major. Both are residing together as husband
and wife at Calcutta.
It is submitted that the victim is apprehensive in coming to
Sitamarhi as previously the prosecution side obstructed her
appearance before the learned court below.
In the circumstances, let the victim girl and the petitioner
appear before this Court on 14th of November, 2011 at 2.10 PM
in Chambers.
Considering the aforesaid facts, let the above named
petitioner be released on provisional anticipatory bail for four
months in the event of his arrest or surrender before the learned
court below within a period of twelve weeks from today, on
furnishing the bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of learned
Chief Judicial Magistrate, Sitamarhi in connection with Sitamarhi
P.S. Case No. 346/2011 subject to the conditions as laid down
under Section 438(2) of the Cr.P.C.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-