High Court Patna High Court - Orders

Salama Begum vs The State Of Bihar on 22 June, 2011

Patna High Court – Orders
Salama Begum vs The State Of Bihar on 22 June, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.10266 of 2011
                           SALAMA BEGUM
                                 Versus
                         THE STATE OF BIHAR
                                -----------

04. 22.06.2011 Petitioner is apprehending his arrest in a case

registered under Sections 363, 366A/34 of the I.P.C.

When the informant’s daughter went missing

then this petitioner conveyed that she has been abducted

by Tunna Miyan and Munna Miyan.

In 164 Cr.P.C. statement the victim girl has

stated that she was actually been taken by Tunna Miyan

and Munna Miyan though in the same car petitioner also

traveled for some time. The medical report suggests the

age of the victim between 17 to 18 years.

It is submitted by learned counsel for the

petitioner that subsequently the victim girl has married

with Munna Miyan. It appears from the record that

Tunna Miyan has been granted anticipatory bail vide Cr.

Misc. No. 32662 of 2010.

Considering the aforesaid facts, let the petitioner

namely Salama Begum, in the event of her arrest or

surrender before the Court below within a period of 12

weeks from today, be released on anticipatory bail on

furnishing bail bond of Rs. 10,000/-(ten thousand) with

two sureties of the like amount each to the satisfaction of
2

Chief Judicial Magistrate, Motihari at East Champaran in

connection with Gobindganj P.S. Case No. 50 of 2009.

Shageer                                 ( Dinesh Kumar Singh, J)