High Court Patna High Court - Orders

Laukesh Kumar @ Lokesh Ranjan vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Laukesh Kumar @ Lokesh Ranjan vs The State Of Bihar on 14 March, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr Misc No 5251 of 2011

          Pradeep Kumar Singh, son of Rudreshwar Singh, resident of village -
          Chaukhara, Police Station - Hunterganj, District - Gaya      -Petitioner

                                      Versus

          The State of Bihar                                               -Opposite Party

                                      WITH

                            Cr Misc No 5977 of 2011

          Laukesh Kumar @ Lokesh Ranjan, son of Sri Lalan Kishore Singh,
          Resident of village - Chaukhara, Police Station - Hunterganj,
          District - Chatra                                             -Petitioner

                                      Versus

          The State of Bihar                                               -Opposite Party

                                     -----------

2 14.03.2011 The petitioners are in custody in relation to Gaya Mufassil

Police Station Case No 160 of 2010 instituted under Sections 364A/34 of

Indian Penal Code. The young boy, aged 14 years, was kidnapped for

settling a business issue. It was coupled with heavy demand of ransom.

Somehow the boy was then released. Immediately, the boy gave his

statement under Section 164 of Criminal Procedure Code in which

petitioners of both the cases have been named. Learned Senior Counsel

appearing in support of the bail application states that another co-accused,

namely, Dasu Ganju has been released on bail by this Court in Cr Misc

No 7182 of 2011. It appears that he was released because he was not

named by the victim boy in his statement under Section 164 of Criminal

Procedure Code whereas there is specific allegation against the

petitioners.

2

In that view of the matter, I am not inclined to interfere in

the matter at this stage.

However, once charges are framed against the petitioners,

they would be released on bail on each of them furnishing bonds of Rs

10,000/- (Rupees Ten Thousand) with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate, Gaya in Mufasil

Police Station Case No 160 of 2010.

M.E.H./                                         (Navaniti Prasad Singh)