IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.9613 of 2011
SANTOSH RAUT
Versus
THE STATE OF BIHAR
-----------
2/ 01.04.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Kidnapping by this petitioner is alleged, both the
kidnapped girls are examined but making different story.
Petitioner is in jail custody since 06.01.2011.
Taking that into consideration, prayer of the petitioner
for bail is allowed.
Let the above named petitioner be directed to 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 C.J.M., Supaul in connection with Bhimpur P.S.
Case No. 23 of 2010.
Shail ( Mandhata Singh, J.)