High Court Patna High Court - Orders

Santosh Raut vs The State Of Bihar on 1 April, 2011

Patna High Court – Orders
Santosh Raut vs The State Of Bihar on 1 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.9613 of 2011
                                      SANTOSH RAUT
                                              Versus
                                   THE STATE OF BIHAR
                                            -----------

2/ 01.04.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Kidnapping by this petitioner is alleged, both the

kidnapped girls are examined but making different story.

Petitioner is in jail custody since 06.01.2011.

Taking that into consideration, prayer of the petitioner

for bail is allowed.

Let the above named petitioner be directed to 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 C.J.M., Supaul in connection with Bhimpur P.S.

Case No. 23 of 2010.

Shail                                          ( Mandhata Singh, J.)