IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20609 of 2010
PIYUSH KUMAR @ PINTU
Versus
STATE OF BIHAR
-----------
3 5.8.2010 Heard learned counsel for the parties.
No doubt the girl is major but after
appearance from the kidnapping, she has stated
about taking her away by this petitioner and
keeping her somewhere, put vermilion though no
misbehaviour. Thus, I find it not a fit case for
anticipatory bail.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
However, petitioner is directed to
surrender and move for regular bail.
AI ( Mandhata Singh, J.)