High Court Patna High Court - Orders

Niraj Kumar Mahto vs The State Of Bihar on 29 June, 2011

Patna High Court – Orders
Niraj Kumar Mahto vs The State Of Bihar on 29 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.19005 of 2011
                       Niraj Kumar Mahto, S/O-Late Ram Pratap Mahto
                                             Versus
                                      The State Of Bihar
                                           -----------

02 29.06.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Although, petitioner is named in the first information

report with allegation that he along with other accused kidnapped

the minor daughter of the informant but submission of learned

counsel for the petitioner is that the victim was major at the time of

the alleged occurrence and, as a matter of fact, she voluntarily left

her home and subsequently, solemnized her marriage with co-

accused Dhiraj Kumar Mahto by her own sweet will and the

petitioner has been implicated in this case because he happens to be

full brother of aforesaid co-accused Dhiraj Kumar Mahto. It is also

pointed out by him that the victim and aforesaid co-accused Dhiraj

Kumar Mahto are leading their married life somewhere in Nepal

and the whereabouts of the victim and co-accused is not known to

the petitioner.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on

bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with

two sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Madhubani in connection with Basopatti P.S.

Case No. 20 of 2011.

        Shahzad                               ( Hemant Kumar Srivastava, J.)