High Court Patna High Court - Orders

Sanjay Laldeo vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Sanjay Laldeo vs State Of Bihar on 6 October, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.37345 of 2010
                                            SANJAY LALDEO
                                                  Versus
                                            STATE OF BIHAR
                                              -----------

2. 06.10.10. Heard learned counsel for the petitioner

and the State.

The petitioner being the Railway driver

is languishing in custody since 02.08.2010 in a

case registered under Sections 364/34 and 120B

of the I.P.C.

It is alleged against the petitioner

that he used to threaten the victim’s wife on

phone with regard to ill-behaviour of the

informant’s brother Jitesh(victim). It has also

come during investigation that the alleged

mobile phone belonged to one Babloo Kumar. The

allegation has been made by the informant that

actual kidnapping was done by one Paramhansh and

his family. It is alleged that the victim has

illicit relationship with the wife of

petitioner.

It is submitted by the learned counsel

for the petitioner that now the petitioner has

been transferred from Orissa to Tatanagar. It is

also submitted that other accuse person has been

granted bail vide Cr. Misc. No. 34467 of 2010.
2

Considering the circumstantial nature of

evidence, let the petitioner above named 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 the

learned C.J.M., Patna, in connection with

Kankarbagh P.S. Case No. 82 of 2010.

U.K.                                      (Dinesh Kumar Singh,J.)