IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.42580 of 2010
Rahul Singh @ Devendra Singh
Versus
The State Of Bihar
5/ 24.08.2011
Heard learned counsel for the petitioner and
learned counsel for the State.
Ransom is demanded on mobile with
threatening to shoot on failure by two mobiles standing in
name of Aditya Singh and Haripriya Ghosh. There is no
delivery, may not be taken serious but SIMs of both
mobiles are recovered from this petitioner and in course of
call also, caller was telling himself member of this
petitioner’s gang.
Hence, prayer of the petitioner for bail is
rejected even after considering his custody since
23.04.2010.
However, petitioner is directed to renew his
prayer for bail after framing of charge.
shail (Mandhata Singh, J.)