IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18479 of 2011
Brij Kishore Kumar Yadav @ Brij Kishore Rai @ Dharmendra Yadav
Versus
The State Of Bihar
-----------
03. 24.06.2011 Heard learned counsel for the petitioner and the state.
Kidnapping, if really, committed never any demand was
made nor any ill-treatment or other crime was committed upon the
victim lady and petitioner remained in custody since 20.02.2011.
Considering the facts and circumstances of the case, let
the petitioner above named 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 the Chief Judicial Magistrate,
Motihari, East Champaran in connection with Motihari Town P. S.
Case No.383 of 2010.
Vikash ( Mandhata Singh, J.)