IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.47826 OF 2008
SHAWAB & ORS
VERSUS
THE STATE OF BIHAR & ANR
**********
3 05/08/2011 This application has been filed for quashing
of the entire First Information Report of Ara Town Police
Station Case No. 257 of 2008 instituted under Sections
363/366A of the Indian Penal Code.
The allegation is that the petitioner no. 1
has kidnapped the daughter of the informant.
Counsel for the petitioners will seek
instructions as to whether the petitioner no. 1 or the
others can produce the daughter of the informant before
this Court.
In case, the petitioners are ready to produce
the girl in question before this Court, then this Court
will grant protection to the petitioners.
List this case on 19th August, 2011 under
the heading ‘for orders’.
Anand (Sheema Ali Khan, J.)