IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42469 of 2010
RAJ KISHOR RAI
Versus
STATE OF BIHAR
-----------
2. 17.3.2011 Heard both the sides.
Regard being had to the facts and circumstances of
the case and considering the contention that it may not be a case
of extortion and further that the case under Section 436 I.P.C.
has been found not true by the police, let the petitioner Raj
Kishore Rai be directed to be released from custody on
furnishing a bond of Rs. 3,000/-( three thousand) with two
sureties of the like amount each to the satisfaction of the Sub-
divisional Judicial Magistrate, Pupri at Sitamarhi jin Bajpatti
P.S. Case No. 133 of 2010.
Kanth ( Dharnidhar Jha, J.)