High Court Patna High Court - Orders

Pawan Rai vs The State Of Bihar on 8 December, 2010

Patna High Court – Orders
Pawan Rai vs The State Of Bihar on 8 December, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.43252 of 2010
                                      PAWAN RAI .
                                        Versus
                                  THE STATE OF BIHAR .
                                     -----------

2/ 08/12/2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Renewing the prayer for bail reliance is placed

on an order of this Court passed in Cr.Misc.

No.37513/10 granting bail to co-accused whose name

transpired during investigation, noticing that it was not a

case where kidnapping took place for murder or ransom.

Let the petitioner above named be enlarged on

bail upon furnishing the bail-bonds of Rs.20,000/-

(twenty thousand) along with two sureties of the like

amount each to the satisfaction of A.D.J., F.T.C. V,

Samastipur in connection with S. Tr. No.556/2009

(arising out of Town (M) P.S. Case No.254/2009.

KC                                              ( Navin Sinha, J.)