IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34221 of 2010
SANJIT KUMAR GUPTA @ GUDDU
Versus
STATE OF BIHAR
------
2/ 08.11.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Receiving or demand of any amount is denied with
further submission that only to cast pressure to agree for marriage,
this case is lodged.
Considering the facts and circumstances of the case, the
prayer of the petitioner is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Complaint Case No. 567 of 2009, Tr. No. 1923 of
2010 above named petitioner shall 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 S.D.J.M., East-Muzaffarpur
subject to the conditions as laid down under Section 438(2) of Cr.
P.C.
shail (Mandhata Singh, J.)