IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1060 of 2010
DEEPAK KUMAR @ BABLU
Versus
STATE OF BIHAR
-----------
3. 24.1.2011 The lower court records have been received.
Heard counsel for the appellant and counsel for the
State on the prayer for bail on behalf of the appellant.
The appellant has been convicted under Section
364A of the Indian Penal Code. Considering the evidence of the
victim boy, P.W. 5, and the evidence that the victim boy was
released only after payment of ransom amount and the role
played by this appellant in kidnapping of the victim, we do not
feel inclined to grant bail to him.
The prayer for bail is rejected.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth