High Court Patna High Court - Orders

Santosh Kumar Gupta vs State Of Bihar on 30 September, 2010

Patna High Court – Orders
Santosh Kumar Gupta vs State Of Bihar on 30 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.29943 of 2010
                             SANTOSH KUMAR GUPTA
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 30.9.2010 Heard learned counsel for the parties.

Petitioner along with others are alleged

for making demand of ransom even appearing in

the office of the informant and taking away Rs.

5,000/- which is objected on the ground that the

petitioner is one of the employees of

informant’s company, not willing to work more

for the company for the wages given to him and

annoying thereof this case is lodged.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the 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 Chief Judicial

Magistrate, Muzaffarpur in Ahiyapur P.S. Case

No. 357/2009, subject to the condition as laid

down under section 438(2) Cr.P.C.

AI                                                           ( Mandhata Singh, J.)