High Court Patna High Court - Orders

Mithilesh Choubey vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Mithilesh Choubey vs The State Of Bihar on 14 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.41283 of 2010
                               MITHILESH CHOUBEY
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

3/ 14.3.2011 Heard learned counsel for the parties.

Under the very fact that the victim is said to have been

recovered from the house of the petitioner, the contention is that the

victim was a cheat who used to defraud persons by collecting

different sums under the promise of getting a cell phone tower

installed at one’s land. It is contended that the petitioner had

detained the victim only with a view to realize the same.

Considering the above submission, let petitioner Mithilesh

Choubey be released on bail on furnishing bail bond of

Rs.10000/(ten thousand) with two sureties of the like amount each to

the satisfaction of C.J.M. Munger in Kharagpur P.S. Case no. 172 of

2010.

      Anil/                                      ( Dharnidhar Jha, J.)