IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17595 of 2010
AMRENDRA KUMAR SINGH @ BHUKHUL
Versus
THE STATE OF BIHAR
------
4/ 07.10.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Suspicion is cast on the petitioner for kidnapping the
victim boy along with other miscreants but submission of the
learned counsel for the petitioner is that the victim boy recovered
and made statement under Section 161 of the Cr. P.C. but has not
named this petitioner.
Taking that into consideration, prayer of the petitioner is
allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Chapra Railway P.S. Case No. 95 of 2004 in G.R.
No. 377 of 2004 above named petitioner shall 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 Railway Judicial
Magistrate, Saran at Chapra subject to the conditions as laid down
under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)