IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44336 of 2010
SANTOSH SAV
Versus
THE STATE OF BIHAR
-----------
03. 11.04.2011 Heard learned counsel for the petitioner and
the state.
Informant’s daughter disappeared while she
was taken by co-accused Pramila Kumari in college.
Petitioner is alleged for teasing the victim earlier to the
incident. Petitioner is in jail custody since 18.8.2010.
There is no material to show that victim was seen with this
petitioner after leaving her house.
Having regard to the facts and circumstances
of the case, 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 Chief Judicial Magistrate, Patna in
connection with Phulwarisharif P. S. Case No.234 of
2010.
Vikash (Mandhata Singh, J.)