IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.854 of 2011
RITESH TANTI Son of Pago Tanti, resident of village
Salempur, Police Station Amarpur, District Banka ...
... Petitioner
Versus
THE STATE OF BIHAR... .. OPPOSITE PARTY
For the Petitioner: Mr. Nageshwar Prasad, Advocate
For the State : Mr. Manoj Kumar No. 1, APP
-----------
3 13.01.2011 Heard learned counsel for the petitioner and the
State.
Petitioner apprehends his arrest in a case
registered for offences under Sections 366(A) and 504/34 of
the Indian Penal Code.
Allegation against the petitioner is that he had
helped co-accused Chhanguri Tanti in the alleged
kidnapping of the victim girl.
It is submitted on behalf of the petitioner that
actually co-accused Chhanguri Tanti had kidnapped the girl
and marriage was out of their sweet will. Learned counsel
further submitted that co-accused Chhanguri Tanti has been
granted anticipatory bail by a Bench of this Court vide order
dated 15.06.2010 in Criminal Miscellaneous No. 20331 of
2010.
Considering the facts and circumstances of the
2
case, in the event of arrest or surrender of the petitioner,
Ritesh Tanti, within a period of four weeks from today in
Amarpur Police Station Case No56 of 2009, he shall be
released on bail on furnishing bail bond of Rs. 10,000/-
(rupees ten thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate,
Banka, subject to the conditions as laid down under section
438(2) of the Code of Criminal Procedure.
SC (Dr. Ravi Ranjan, J.)