High Court Patna High Court - Orders

Rajesh Pandit vs The State Of Bihar on 13 July, 2011

Patna High Court – Orders
Rajesh Pandit vs The State Of Bihar on 13 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.8864 of 2011
                                     Rajesh Pandit
                                          Versus
                                  The State Of Bihar
                                        -----------

3 13.7.2011 Heard learned counsel for the parties.

Petitioner is alleged for kidnapping

informant’s brother allegedly to save himself

from payment of dues in course of business

transaction. The submission of learned counsel

for the petitioner is that save and except

suspicion there is no material in the case to

indulge him (petitioner) in the incident and he

further submitted that to pressurize only victim

disappeared and living secretly. However,

petitioner remained in custody since 23.10.2010.

Considering his custody, prayer for bail is

allowed.

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 Shri Suvash Chand,

Judicial Magistrate, Saharsa in Bazar P.S. Case

No. 163 of 2010.

AI                                                           ( Mandhata Singh, J.)