IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35980 of 2010
VIJAY TANTI
Versus
STATE OF BIHAR
------
3/ 09.02.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is suspected for kidnapping for the purpose of
killing informant’s son who now has come back is the affidavit of
the informant.
Taking that into consideration, prayer of the petitioner is
allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Khaira P.S. Case No. 66 of 2010 above named
petitioner shall 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., Jamui subject to the conditions as laid
down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)