High Court Patna High Court - Orders

Santosh Ram @ Mantosh Ram vs State Of Bihar on 3 March, 2011

Patna High Court – Orders
Santosh Ram @ Mantosh Ram vs State Of Bihar on 3 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.37362 of 2010
                        SANTOSH RAM @ MANTOSH RAM .
                                        Versus
                                 STATE OF BIHAR .
                                          with
                              Cr.Misc. No.37881 of 2010
                      RAJU SINGH @ BRAJESH KUMAR SINGH .
                                        Versus
                              THE STATE OF BIHAR .
                                       -----------

03. 03.03.2011 Heard learned counsel for the petitioners and the state.

Two girls Priti and Reena are recovered from petitioner

Raju Singh’s hotel. Priti is recovered from room no. 110 allotted in

favour of Sonu with his wife, Sonu managed to escape. Reena Kumari

is recovered from room no. 104 without mentioning, if same was

allotted to any one. Purpose was immoral trafficking is doubted. For

petitioner Santosh Ram, it is said that he is none concern in affairs of

the hotel and all the allegations are imaginary.

Having regard to the facts and circumstances 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 above

petitioners shall be released on bail on furnishing bail bond of

Rs.10,000/- (ten thousand) each with two sureties of the like amount

each to the satisfaction of the Sub-divisional Judicial Magistrate,

Bikramganj in connection with Bikramganj P.S. Case No. 133 of 2010,

subject to the condition as laid down under section 438(2) of the

Criminal Procedure Code.

Vikash                                              (Mandhata Singh, J.)