High Court Patna High Court - Orders

Subodh Singh vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Subodh Singh vs The State Of Bihar on 16 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CRIMINAL MISCELLANEOUS NO.34196 OF 2011
                SUBODH SINGH SON OF NARESH SINGH, R/O VILL-
                SAIDPUR, P.S.- NARHAT, DISTRICT- NAWADA
                                           VERSUS
                                 THE STATE OF BIHAR
                               ----------------------------------

2 16/11/2011 Heard Mr. Deepak Kumar, learned counsel

for the petitioner and learned APP for the State.

The petitioner seeks bail in a case registered

under Sections 384/34 of the Indian Penal Code on

the allegation that the petitioner has demanded Rs.

50,000/- by way of extortion.

Submission is that the informant is the

husband of the Mukhiya and the petitioner’s

implication is on account of his political ambition. In

fact there was no delivery.

Considering the facts and circumstances of

the case, the petitioner above named is directed to be

released on furnishing of bail bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount

each to the satisfaction of Sri Ranjeet Prasad, J. M. Ist

Class, Nawada in connection with Narhat P.S. Case

No. 20 of 2011.

(Shyam Kishore Sharma, J.)
avin