IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29497 of 2010
RAMPHAL SAH SON OF LATE JAGLAL SAH, RESIDENT
OF VILLAGE RAJKHAND, P.S. AURAI, DISTRICT
MUZAFFARPUR.
Versus
THE STATE OF BIHAR
-----------
2/ 12-08-2010 Heard the parties.
In a criminal prosecution registered under sections
363, 366A/34 of the Indian Penal Code, one Chandani Kumari
daughter of the informant was allegedly kidnapped by co-
accused Jaggannath Sah , the younger brother of the petitioner.
The petitioner and other family members are said to have
abetted and assisted in the commission of crime.
It is submitted that alleged victim Chandani Kumari
has returned to her house and her statement under section 164
of the Cr. P.C., Vide Annexure-2, was recorded by learned
Magistrate, wherein she has denied the entire prosecution case.
The petitioner is stated to be in judicial custody since
06.05.2010.
In the aforesaid facts and circumstances of the case,
the above named petitioner is directed to be enlarged on bail on
furnishing bail bond of Rs. 10,000/- with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Muzaffarpur in connection with Aurai P.S. Case No. 44 of 2010.
BTiwary ( Birendra Prasad Verma, J)