High Court Patna High Court - Orders

Niraj Kumar @ Niraj Kumar … vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Niraj Kumar @ Niraj Kumar … vs State Of Bihar on 7 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.30448 of 2010
                       NIRAJ KUMAR @ NIRAJ KUMAR CHOUDHARY
                                      Versus
                                  STATE OF BIHAR
                                      ------

2/ 07.10.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Victim is also present in Court along with petitioner

who states that it is her love with the petitioner that she herself left

her parental house. It is not a case of her kidnapping.

Taking that into consideration, prayer of the petitioner

for grant of anticipatory bail is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Mithanpura P.S. Case No. 229 of 2009 above

named petitioner shall be released on bail on furnishing bail bond of

Rs. 10,000/- (ten thousand) with two sureties of the like amount

each to the satisfaction of C.J.M.. Muzaffarpur subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)