High Court Patna High Court - Orders

Uday Patel vs The State Of Bihar & Anr. on 16 November, 2011

Patna High Court – Orders
Uday Patel vs The State Of Bihar & Anr. on 16 November, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                  CRIMINAL MISCELLANEOUS NO.34202 OF 2011
             UDAY PATEL SON OF LATE BHARAT PATEL, R/O VILLAGE-
             MOLINIA TURHAPATTI, P.S.- SIRISIA OP, CHANPATIA,
             DISTRICT- WEST CHAMPARAN
                                       VERSUS
                         THE STATE OF BIHAR & ANR.
                           ----------------------------------

2 16/11/2011 Heard Mr. Shantanu Kumar learned counsel

for the petitioner and learned APP for the State.

The petitioner seeks bail in a case registered

under Sections 363, 366A/34 Indian Penal Code.

Informant Sri Narayan Chaudhary reported

to police that her daughter Bindu Kumari and niece

Babita Kumari had gone to Beauty Parlour. While

Babita went inside, Bindu went outside and in the

meanwhile Bikash Kuamr, Ram Babu Chaudhary and

one unknown kidnapped Bindu Kumari.

Submission is that the victim has been

medically examined and she has been found to be

major and she has already married with co-accused

Bikash Kumar who has been admitted to anticipatory

bail. The petitioner is not at all related with the

offence.

Considering the facts and circumstances of

the case, the petitioner above named is directed to be

released on furnishing of bail bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount

each to the satisfaction of the learned
2

C.J.M./concerned Court, West Champaran at Bettiah

in connection with Bagha P.S. Case No. 119 of 2011.

(Shyam Kishore Sharma, J.)
avin