High Court Patna High Court - Orders

Sudhir Singh &Amp; Anr vs State Of Bihar on 13 July, 2010

Patna High Court – Orders
Sudhir Singh &Amp; Anr vs State Of Bihar on 13 July, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CR. APP (DB) No.119 of 2009
          1. SUDHIR SINGH, SON OF SURAJ SINGH, RESIDENT OF
             VILLAGE - JIMICHAK, P.S. - PAKRI, DISTRICT - BALIA
             (U.P.).
          2. SHAILESH PATEL, SON FO KEDAR PATEL, RESIDENT OF
             VILLAGE MALAHI CHAK, P.S. - BANADIH, DISTRICT -
             BALIA (U.P).                         ................. APPELLANTS.
                                Versus
              THE STATE OF BIHAR                  ........... .. RESPONDENT.
                               -----------

04/ 13.07.2010 I.A. No. 1248 of 2010 has been filed on behalf of the

appellants for enlarging him on bail.

Heard learned lawyer for the appellants and the State.

It appears from the judgment that several persons were

kidnapped and detained by these appellants and others for realization

of money. The victims of the kidnapping have named these

appellants.

Considering the facts and circumstances of the case, we

are not inclined to grant bail to above named appellants and the I. A.

No. 1248 of 2010 is dismissed. Accordingly, prayer for bail of the

appellants is rejected.



                                             (Shyam Kishore Sharma, J.)


      Kundan                                      (Gopal Prasad, J.)