IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29943 of 2010
SANTOSH KUMAR GUPTA
Versus
STATE OF BIHAR
-----------
2 30.9.2010 Heard learned counsel for the parties.
Petitioner along with others are alleged
for making demand of ransom even appearing in
the office of the informant and taking away Rs.
5,000/- which is objected on the ground that the
petitioner is one of the employees of
informant’s company, not willing to work more
for the company for the wages given to him and
annoying thereof this case is lodged.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the 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 Chief Judicial
Magistrate, Muzaffarpur in Ahiyapur P.S. Case
No. 357/2009, subject to the condition as laid
down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)