High Court Patna High Court - Orders

Raj Kishor Rai vs State Of Bihar on 17 March, 2011

Patna High Court – Orders
Raj Kishor Rai vs State Of Bihar on 17 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.42469 of 2010
                                   RAJ KISHOR RAI
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2. 17.3.2011 Heard both the sides.

Regard being had to the facts and circumstances of

the case and considering the contention that it may not be a case

of extortion and further that the case under Section 436 I.P.C.

has been found not true by the police, let the petitioner Raj

Kishore Rai be directed to be released from custody on

furnishing a bond of Rs. 3,000/-( three thousand) with two

sureties of the like amount each to the satisfaction of the Sub-

divisional Judicial Magistrate, Pupri at Sitamarhi jin Bajpatti

P.S. Case No. 133 of 2010.

        Kanth                                         ( Dharnidhar Jha, J.)