IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4166 of 2011
PAPPU JAISWAL
Versus
THE STATE OF BIHAR
-----------
2. 17.03.2011. 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 I.P.C.
It is alleged that the minor
daughter of the informant was abducted. In
164 Cr. P.C. statement the victim has also
named the petitioner but the main accused
Dharmendra Jaiswal @ Ajay Jaishwal has been
granted regular bail. While considering the
164 Cr. P. C. statement, it appears that
only Dharmendra Jaiswal was charge sheeted
and investigation is pending with regard to
the petitioner and others.
Considering the aforesaid facts, let
the petitioner above named be released on
bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
connection with Chainpur P.S. Case No.46 of
2010 on furnishing bail bond of Rs. 10,000/-
2
(Ten Thousand) with two sureties of the like
amount each to the satisfaction of the
learned C.J.M.Bhabua(Kaimur) subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)