IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42360 of 2010
RANDHIR KUMAR RAI @ RANDHIR KUMAR RAY
Versus
STATE OF BIHAR
-----------
02 01.04.2011 Heard learned counsel for the petitioner and the State.
Allegation is about demand of ransom and damaging
informant’s vehicle now is resolved by filing a compromise.
In the facts and circumstance of the case, in the event
of arrest or surrender within a period of one month from the date of
receipt/production of a copy of this order, the petitioner shall be
released on bail on furnishing bail of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Saran at Chapra in connection with Sonepur
P.S. Case No. 59 of 2010, subject to the condition as laid down
under Section 438(2) of the Criminal Procedure Code.
( Mandhata Singh, J. )
Safik