IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.44 of 2009
UDAY BHAN SINGH @ NETA SINGH & ANR
Versus
STATE OF BIHAR
-----------
8. 6.12.2010 I.A. No. 2693 of 2009
Heard counsel for the appellants and counsel for
the State.
Appellants Uday Bhan Singh alias Neta Singh and
Gena Singh alias Genda Singh have renewed their prayer for bail
by filing this interlocutory application. The appellants have
remained in custody for three and half years but considering the
evidence of kidnapped victims, P.Ws. 1, 6 and 8, we do not feel
inclined to grant bail to them.
This I.A. is rejected.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth