IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23188 of 2010
DIPU KUMAR
Versus
STATE OF BIHAR
-----------
2 29.07.2010. Heard learned counsel for the parties.
The petitioner has been made accused in a case under
section 364A of the I.P.C.
The petitioner submits that though the victim
identified him in TIP, nevertheless he did not identify him as
person indulging in his kidnapping.
In the facts and circumstances of the case, let the
petitioner as above be released on bail on furnishing bail bond of
Rs.5,000/- (five thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate,, Patna in
Phulwarisharif Police Station case no. 482 of 2009.
If charge sheet is submitted against him in any
subsequent heinous case, the bail bond of instant case would be
liable to cancelled.
Shashi. (Samarendra Pratap Singh, J.)