IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42347 of 2010
1. Ajit Kumar
2. Sudhir Kumar @ Sudhir Singh
Versus
State Of Bihar
-----------
3/ 04.07.2011 Heard learned counsel for the petitioners and
learned counsel for the State.
Informant’s son was taken to Delhi by the
petitioner for his assistance in his watch shop, thereafter the
boy disappeared and liability is fixed upon the petitioner
about kidnapping and killing. Submission is that the boy left
petitioners’ shop without giving any information and did not
turn up.
Taking the same into consideration, prayer of the
petitioners for bail 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 Bathnaha P.S. Case No. 167 of
2009 above named petitioners shall be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) each with
two sureties of the like amount each to the satisfaction of
C.J.M., Sitamarhi subject to the conditions as laid down
under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)