High Court Patna High Court - Orders

Bhuna Sao vs State Of Bihar on 22 November, 2010

Patna High Court – Orders
Bhuna Sao vs State Of Bihar on 22 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.1095 of 2010
                      SUKDEO RAVIDAS @ SUKHDEO RAVIDAS
                                          Versus
                                   STATE OF BIHAR
                                            with
                            CR. APP (DB) No.1045 of 2010
                                      BHUNA SAO
                                          Versus
                                   STATE OF BIHAR
                                            with
                            CR. APP (DB) No.1101 of 2010
                          DAYA @ DAYA KISHORE RAVIDAS
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3/ 22.11.2010 Appellants Sukdeo Ravidas alias Sukhdeo Ravidas, Bhuna

Sao and Daya alias Daya Kishore Ravidas are alleged to have come

in police dress at the house of the informant in the dead of the night

and giving their wrong introduction as police personnel, got the door

opened, entered into the house and searched for Bhola, the husband

of the informant Dulari. Thereafter, all these appellants are said to

have kidnapped Bhola, asked for ransom money, one of the accused

Mahesh subsequently came for giving reminder for ransom money

and since it was not paid, Bhola was killed. This story of the

prosecution has been supported by each and every prosecution

witnesses, who are family members including the informant.

Considering this fact, prayer for bail on behalf of the

appellants is rejected.

Anil/

(Mridula Mishra, J.)

( Dharnidhar Jha, J.)