IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34306 of 2010
DHARMENDRA KUMAR
Versus
STATE OF BIHAR
-----------
2. 17.09.2010 Heard learned counsel for the petitioner and
the State.
The petitioner is languishing in jail custody
since 29.07.2010 in a case registered under Sections
120B and 386/34 of the Indian Penal Code.
It is alleged that Rs. 2,50,000/- was
demanded on phone. Subsequently the petitioner name
sprang up on the statement of the co-accused.
Admittedly, the payments have not been made. Moreover,
statement has been made in paragraph 9 that the
petitioner has no criminal antecedent.
Considering the aforesaid facts, let the
petitioner namely, Dharmendra Kumar be released on
bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to
the satisfaction of A.C.J.M., Danapur at Patna in
connection with Danapur P.S. Case No. 218 of 2010.
Anand Kr. (Dinesh Kumar Singh, J.)