IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15134 of 2008
BRAHMADEO MANDAL
Versus
STATE OF BIHAR
with
Cr.Misc. No.10439 of 2008
MANZAR @ MD. MANZOOR
Versus
STATE OF BIHAR
-----------
3 04/07/2008 Above noted both the applications have arisen out of one
occurrence i.e. Kahalgaon P.S. Case No. 282 of 2006 as such they
have been heard together and are being disposed of by this common
order.
According to the FIR, informant’s son Ravi Ranjan having
paralysis in his left portion of the body and was of unsound mind went
to deposit electric bill and when he did not return then somebody
informed that the victim has been kidnapped and demand of Rs.
10,00,000/- as ransom was made. The victim has been recovered.
Submission is that the victim was of unsound mind and
went away himself and there was no purpose of kidnapping. Though
he has named the accused persons but the identification has not been
established.
Considering the facts and circumstances of the case, the
petitioner Brahmadeo Mandal of Cr. Misc. No. 15134 of 2008 and the
petitioner Manzar @ Md. Manzoor of Cr. Misc. No. 10439 of 2008
are directed to be released on bail on furnishing of bail bonds of Rs.
10,000/- (ten thousand) each with two sureties of the like amount each
-2-
to the satisfaction of the C.J.M., Bhagalpur in connection with
Kahalgaon P.S. Case No. 282 of 2006.
avin. (Shyam Kishore Sharma, J.)