IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37345 of 2010
SANJAY LALDEO
Versus
STATE OF BIHAR
-----------
2. 06.10.10. Heard learned counsel for the petitioner
and the State.
The petitioner being the Railway driver
is languishing in custody since 02.08.2010 in a
case registered under Sections 364/34 and 120B
of the I.P.C.
It is alleged against the petitioner
that he used to threaten the victim’s wife on
phone with regard to ill-behaviour of the
informant’s brother Jitesh(victim). It has also
come during investigation that the alleged
mobile phone belonged to one Babloo Kumar. The
allegation has been made by the informant that
actual kidnapping was done by one Paramhansh and
his family. It is alleged that the victim has
illicit relationship with the wife of
petitioner.
It is submitted by the learned counsel
for the petitioner that now the petitioner has
been transferred from Orissa to Tatanagar. It is
also submitted that other accuse person has been
granted bail vide Cr. Misc. No. 34467 of 2010.
2
Considering the circumstantial nature of
evidence, let the petitioner above named 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 the
learned C.J.M., Patna, in connection with
Kankarbagh P.S. Case No. 82 of 2010.
U.K. (Dinesh Kumar Singh,J.)