High Court Patna High Court - Orders

Sanjit Kumar Gupta @ Guddu vs State Of Bihar on 8 November, 2010

Patna High Court – Orders
Sanjit Kumar Gupta @ Guddu vs State Of Bihar on 8 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.34221 of 2010
                            SANJIT KUMAR GUPTA @ GUDDU
                                      Versus
                                  STATE OF BIHAR
                                      ------

2/ 08.11.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Receiving or demand of any amount is denied with

further submission that only to cast pressure to agree for marriage,

this case is lodged.

Considering the facts and circumstances of the case, the

prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Complaint Case No. 567 of 2009, Tr. No. 1923 of

2010 above named petitioner shall 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 S.D.J.M., East-Muzaffarpur

subject to the conditions as laid down under Section 438(2) of Cr.

P.C.

shail                                          (Mandhata Singh, J.)