IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43252 of 2010
PAWAN RAI .
Versus
THE STATE OF BIHAR .
-----------
2/ 08/12/2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Renewing the prayer for bail reliance is placed
on an order of this Court passed in Cr.Misc.
No.37513/10 granting bail to co-accused whose name
transpired during investigation, noticing that it was not a
case where kidnapping took place for murder or ransom.
Let the petitioner above named be enlarged on
bail upon furnishing the bail-bonds of Rs.20,000/-
(twenty thousand) along with two sureties of the like
amount each to the satisfaction of A.D.J., F.T.C. V,
Samastipur in connection with S. Tr. No.556/2009
(arising out of Town (M) P.S. Case No.254/2009.
KC ( Navin Sinha, J.)