High Court Patna High Court - Orders

Vinod Ram vs The State Of Bihar on 21 November, 2011

Patna High Court – Orders
Vinod Ram vs The State Of Bihar on 21 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.37660 of 2011
                       Vinod Ram son of Latkun Ram, resident of village-
                       Raghopur Saraiyan Sahdolapur, P.S.-Ahiyapur,
                       District-Muzaffarpur at present resident of village-
                       Khemaipatti, P.S.-Minapur, District- Muzaffapur
                                                 Versus
                                         The State of Bihar
                                               -----------

2. 21.11.2011. Heard learned counsel for the petitioner and learned

counsel for the State.

As prayed for, learned counsel for the petitioner is

permitted to make necessary correction in the prayer portion of the

petition in course of the day.

The petitioner seeks bail in a case registered for the

offence punishable under sections 372 and 373/34 of the Indian

Penal Code.

It is submitted that the victim Anguri Khatoon has

already been recovered. Her statement has also been recorded under

section 164 Cr.P.C. She has named the petitioner, his wife and one

Manoj Kumar as the persons who took her away and she suspected

that they would have taken her to some other place. A co-accused,

Manoj Kumar has already been granted bail by order dated

24.6.2011 passed in Cr.Misc. No.18435 of 2011 by another Bench

of this court and the petitioner is in custody since 21.7.2011. It is

also submitted that the case of the petitioner and that of co-accused

Manoj Kumar who has already been granted bail stands on identical

footing.

Considering the facts and circumstances of the case the

petitioner named above is directed to be released on bail on
2

furnishing bail bonds of Rs.10,000 (ten thousand) with two sureties

of the like amount each to the satisfaction of Chief Judicial

Magistrate, Muzaffarpur in connection with Minapur P.S. Case

No.24 of 2010.

Md.S.                           ( Ashwani Kumar Singh, J.)