High Court Patna High Court - Orders

Samsad Mian @ Shamshad Ahmad vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Samsad Mian @ Shamshad Ahmad vs The State Of Bihar on 20 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.11325 of 2011
                          SAMSAD MIAN @ SHAMSHAD AHMAD
                                          Versus
                                 THE STATE OF BIHAR
                                         -----------

2 20.04.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Originally, informant filed complaint case which was

converted into Uchakagaon P.S. Case No.109 of 2010. The victim

girl has already returned to her home and she has specifically

stated that she was forcibly taken away by petitioner and co-

accused Rinku Kumar, and after that she remain confined by the

above stated Rinku Kumar at Patna. The victim girl has also stated

that she wanted to marry with the aforesaid Rinku Kumar, but now

the aforesaid Rinku Kumar is not ready for the marriage.

Taking into consideration the above stated facts and

circumstances as well as statement of the victim girl I direct the

petitioner, namely, Samsad Mian @ Shamshad Ahmad to be

released on bail on furnishing bail bonds of Rs.10,000/-(Ten

Thousand) with two sureties of the like amount each to the

satisfaction of learned C.J.M., Gopalganj in connection with

Uchakagaon P.S. Case No.109 of 2010.

(Hemant Kumar Srivastava, J.)
PN