IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31980 of 2010
AWADHESH MAHTO & ORS
Versus
STATE OF BIHAR
-----------
2 28.10.2010 Heard learned counsel for the petitioner as well as
learned counsel for the State.
Admittedly, co-accused Kumod Rai against whom
there is allegation of kidnapping, has already been granted
regular bail by the Bench of this Court vide order dated
21.05.2010 passed in Cr. Misc. No.16671/2010. Moreover,
the victim has not supported the prosecution story in the
statement recorded u/S 164 Cr.P.C.
In that view of the above stated circumstance
petitioner Awadhesh Mahto, Raj Kapoor Mahto, Vikash
Kumar and Binod Rai @ Bholia in the in the event of his
arrest / surrender in connection with Lakhisarai (Channan
Out Post) P.S. Case No.34 of 2010 shall be released on bail
furnishing bail bonds of Rs.10,000/- with two sureties of the
like amount each to the satisfaction of learned Chief Judicial
Magistrate, Lakhisarai subject to condition as well as under
Section 438(2) of the Cr.P.C.
(Hemant Kumar Srivastava, J.)
pn