IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8899 of 2011
SUMAN KUMAR SON OF MAHENDRA NARAYAN SAH.
Versus
THE STATE OF BIHAR
-----------
2 07.04.2011 Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in a
case registered under Sections 363 and 366A/34 of the
Indian Penal Code.
It is alleged against the petitioner to have
abducted the minor daughter of the informant for
illegal purposes.
It is submitted by learned counsel for the
petitioner that the petitioner and the victim have
already married and subsequently, the informant has
retracted from his initial version and filed a petitioner
to that effect before learned court below.
Considering the aforesaid facts, let the above
named petitioner, be released on provisional
anticipatory bail for three months, in the event of his
arrest or surrender before the learned Court below
within a period of 12 weeks from today, on furnishing
2
bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of
the learned Chief Judicial Magistrate, Katihar in
connection with Kadwa P.S. Case No. 214/2010,
subject to the conditions as laid down under Section
438(2) Cr.P.C.
The petitioner undertakes to produce the girl
before the learned court below, whose statement will be
recorded by the learned court below and if the victim
accepts that she is major and she voluntarily married
with this petitioner then the provisional bail of the
petitioner will be confirmed by the learned court below.
(Dinesh Kumar Singh, J.)
Amrendra/-