IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5238 of 2011
SANOJ KUMAR, S/o Arjun Mahto, Resident of Bhagwanpur, Lakho
Station, P.S- Muffasil Dist- Begusarai.
Versus
THE STATE OF BIHAR
-----------
2. 11.03.2011 The petitioner is in custody in relation to Begusarai
Muffasil P.S.Case No. 163 of 2010 arising out of Complaint
Case No. 921C of 2010 instituted under Sections 366A and 366
of the Indian Penal Code.
Learned counsel for the petitioner drawn attention of
the petition to the statement as recorded under Section 164
Cr.P.C wherein she has clearly stated that she was not
kidnapped, she on her own gone to her grandmother’s place in
Delhi.
In view of the aforesaid facts and circumstances, let
the above named petitioner 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 Chief Judicial
Magistrate, Begusarai in Begusarai Muffasil P. S. Case No. 163
of 2010.
Namita ( Navaniti Prasad Singh, J.)