IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1674 of 2011
RAJ KUMAR SAH
Versus
THE STATE OF BIHAR
-----------
2 25.02.2011 Heard learned counsel Sri Alok Kumar Alok appearing for
the petitioner as well as Sri Vinod Shankar Modi, learned Addl. P.P.
for the State.
Initially, informant filed a complaint case bearing
Complaint case no. 1555/2009 which was converted into SC/ST
Hajipur P.S. Case No. 498 of 2009 for the offences under sections 367
and 368 of the Indian Penal Code and 3 (I) (X) of SC/ST (Prevention
of Atrocities) Act.
Allegedly, petitioner along with co-accused took the
informant’s son on the pretext to provide him job but after that
informant’s son did not return to his home.
Taking into consideration above stated facts as well as
submissions of the parties, let the petitioner, Raj Kumar Sah be
released on bail on furnishing bail bond of Rs 10,000/- (ten thousand)
with two sureties of the like amount each in connection with SC/ST
Hajipur P.S. Case No. 498 of 2009 to the satisfaction of the Chief
Judicial Magistrate, Muzaffarpur.
Shahid (Hemant Kumar Srivastava,J.)