IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41283 of 2010
MITHILESH CHOUBEY
Versus
THE STATE OF BIHAR
-----------
3/ 14.3.2011 Heard learned counsel for the parties.
Under the very fact that the victim is said to have been
recovered from the house of the petitioner, the contention is that the
victim was a cheat who used to defraud persons by collecting
different sums under the promise of getting a cell phone tower
installed at one’s land. It is contended that the petitioner had
detained the victim only with a view to realize the same.
Considering the above submission, let petitioner Mithilesh
Choubey be released on bail on furnishing bail bond of
Rs.10000/(ten thousand) with two sureties of the like amount each to
the satisfaction of C.J.M. Munger in Kharagpur P.S. Case no. 172 of
2010.
Anil/ ( Dharnidhar Jha, J.)