IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8864 of 2011
Rajesh Pandit
Versus
The State Of Bihar
-----------
3 13.7.2011 Heard learned counsel for the parties.
Petitioner is alleged for kidnapping
informant’s brother allegedly to save himself
from payment of dues in course of business
transaction. The submission of learned counsel
for the petitioner is that save and except
suspicion there is no material in the case to
indulge him (petitioner) in the incident and he
further submitted that to pressurize only victim
disappeared and living secretly. However,
petitioner remained in custody since 23.10.2010.
Considering his custody, prayer for bail is
allowed.
Thus, having regard to the facts and
circumstances of the case, the above named
petitioner is 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 Shri Suvash Chand,
Judicial Magistrate, Saharsa in Bazar P.S. Case
No. 163 of 2010.
AI ( Mandhata Singh, J.)