High Court Patna High Court - Orders

Rajendra Das vs State Of Bihar on 3 November, 2010

Patna High Court – Orders
Rajendra Das vs State Of Bihar on 3 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (DB) No.1274 of 2010
                      RAJENDRA DAS, son of late Bhagendra Das
                                      Versus
                                STATE OF BIHAR
                                     -----------

2/- 03.11.2010 Admit the appeal.

Call for the LCR from the Court of Additional

Sessions Judge, Fast Track Court-V, Samastipur.

The appellant, Rajendra Das has been

convicted under section 364A of the Indian Penal

Code for kidnapping and the demand for ransom.

Considering the discussion made in the

impugned judgment, prayer for bail on behalf of

appellant, namely, Rajendra Das, is allowed. During

the pendency of this appeal, he 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 Trial Court in connection

with S. T. No. 507 of 2001.

Realization of fine shall remain stayed.

( Mridula Mishra, J.)

(Dharnidhar Jha, J.)
Ashwini/-