IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41790 of 2010
SHAILENDRA KUMAR @ SANTOSH KUMAR YADAV
Versus
STATE OF BIHAR
-----------
2/ 15.3.2011 Heard.
The case is under sections 413 and 414 of the IPC but
there is no recovery from the possession of the petitioner. Petitioner
is not also named in the FIR.
In the facts and circumstances, let petitioner Santosh
Kumar alias Shantosh Kr. Yadav be released on bail on furnishing
bail bond of Rs.10000/ (ten thousand) with two sureties of the like
amount each to the satisfaction of Additional Sessions judge, FTC
II, Supaul in S.T. No. 196 of 2009 arising out of Pratapganj P.S.
case no. 51 of 2008.
Anil/ ( Dharnidhar Jha, J.)