High Court Patna High Court - Orders

Rajesh Pandey &Amp; Anr vs State Of Bihar on 21 July, 2010

Patna High Court – Orders
Rajesh Pandey &Amp; Anr vs State Of Bihar on 21 July, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. APP (DB) No.1327 of 2008
                                    RAJESH PANDEY & ANR
                                              Versus
                                        STATE OF BIHAR
                                            -----------

4 21.07.2010 Re : I.A. No. 2469 of 2009

Heard.

The prayer for bail has been renewed on behalf of the

appellant no.2 namely, Umesh Singh.

Counsel for the appellant submits that as per the

evidence appellant has not played any vital role in kidnapping of

the victim boy. It is stated that most of the witnesses have been

declared hostile as they did not support the prosecution version.

The appellant has remained in custody for last three and half

years.

Considering the above, prayer for bail on behalf of the

above appellant no.2 is allowed.

During the pendency of the appeal, the appellant,

Umesh Singh is directed to be released on bail on furnishing bail

bonds of Rs. 10,000/- (ten thousand) with two sureties of the like

amount each to the satisfaction of the Addl. Sessions Judge,

F.T.C.II, Gopalganj in connection with Sessions Trial No. 526 of

2004/162 of 2006. The realization of fine shall remain stayed.

( Mridula Mishra,J. )

( Shailesh Kumar Sinha,J.)
Manish/-