High Court Patna High Court - Orders

Dharmendra Kumar vs State Of Bihar on 17 September, 2010

Patna High Court – Orders
Dharmendra Kumar vs State Of Bihar on 17 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.34306 of 2010
                                DHARMENDRA KUMAR
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2. 17.09.2010 Heard learned counsel for the petitioner and

the State.

The petitioner is languishing in jail custody

since 29.07.2010 in a case registered under Sections

120B and 386/34 of the Indian Penal Code.

It is alleged that Rs. 2,50,000/- was

demanded on phone. Subsequently the petitioner name

sprang up on the statement of the co-accused.

Admittedly, the payments have not been made. Moreover,

statement has been made in paragraph 9 that the

petitioner has no criminal antecedent.

Considering the aforesaid facts, let the

petitioner namely, Dharmendra Kumar 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 A.C.J.M., Danapur at Patna in

connection with Danapur P.S. Case No. 218 of 2010.

Anand Kr.                                              (Dinesh Kumar Singh, J.)