High Court Patna High Court - Orders

Baidyanath Singh @ Baidyanath … vs State Of Bihar on 30 August, 2010

Patna High Court – Orders
Baidyanath Singh @ Baidyanath … vs State Of Bihar on 30 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.27197 of 2010
                  BAIDYANATH SINGH @ BAIDYANATH MAHTO
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 30.8.2010 Heard learned counsel for the parties.

Informant’s daughter and petitioner’s

son disappeared, later recovered also. His son

is sent to Jail and victim girl is examined. It

was the case of their love affair and only to

pressurize, this petitioner has been made

accused.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the 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 Chief Judicial

Magistrate, Samastipur in Samastipur (Mufassil)

P.S. Case No. 517 of 2009, subject to the

condition as laid down under section 438(2)

Cr.P.C.

AI                                                          ( Mandhata Singh, J.)