IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21510 of 2008
BHIM SAO
Versus
THE STATE OF BIHAR
-----------
3 15.07.2008 Heard the learned counsel for the petitioner and the
State.
With regard to the occurrence dated 27.9.2005 a
complaint was filed on 7.10.2007 and the complaint was referred to
police and F.I.R. was registered on 9.10.2007 under Section 364
I.P.C. on the allegation that the petitioner has kidnapped the
informant’s son.
Submission is that the informant/complainant is not
the eyewitness. Allegation of demand of ransom is completely
falsified. Prior to the occurrence a complaint was filed vide
Complaint Case No.121C of 2007; it was dismissed on account of
non-production of witnesses. Later on another complaint was filed.
No revision was filed against the dismissal of the complaint.
Considering the facts and circumstances, the
petitioner Bhim Sao is directed to 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 the C.J.M., Munger in connection
with Bariyarpur P.S. Case No.88 of 2007.
Mkr. (Shyam Kishore Sharma, J)