High Court Patna High Court - Orders

Rajeev Kumar Choudhary vs State Of Bihar on 29 November, 2010

Patna High Court – Orders
Rajeev Kumar Choudhary vs State Of Bihar on 29 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.39067 of 2010
                               RAJEEV KUMAR CHOUDHARY
                                              Versus
                                        STATE OF BIHAR
                                            -----------

2/ 29.11.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner is alleged for kidnapping of

complainant’s daughter is said love affair in between

the victim and the petitioner which ultimately ended

into marriage, which is corroborated by parties

(petitioner and victim) putting their appearance in

Court.

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 Samastipur

Town P.S. Case No. 474 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.,

Samastipur subject to the conditions as laid down

under Section 438(2) of Cr. P.C.

Shail                                            ( Mandhata Singh, J.)