IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19317 of 2011
DINESH RAI
Versus
THE STATE OF BIHAR
-----------
2 27.6.2011 Heard learned counsel for the parties.
Informant’s daughter kidnapped and sold
to this petitioner. She was kidnapped by Geeta
Devi. Innocence is the submission and submitted
that he succeeded to satisfy the informant about
his having no hand in the incident.
Thus, having regard to the facts and
circumstances of the case, the above named
petitioner is directed to 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, Madhubani in Deodha P.S. Case No. 15
of 2010.
AI ( Mandhata Singh, J.)