IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.170 of 2007
RAJESH KUMAR MAHTO
Versus
STATE OF BIHAR
with
CR. APP (DB) No.238 of 2007
RABINDRA SAHNI @ RABINDRA CHOUDHARY
Versus
STATE OF BIHAR
-----------
5/ 18.11.2010 I.A. No. 1351 of 2010
I.A. No. 1019 of 2010
Prayer for bail on behalf of the appellants Rajesh Kumar
Mahto and Rabindra Sahni alias Rabindra Choudhary had already
been rejected considering the fact that on the basis of the
confessional statement of Rabindra Sahni alias Rabindra Choudhary
the victim was recovered from the house of one Saira Bano, one of
the accused. When the place where the victim was kept after
kidnapping was raided by the I.O., appellant Rajesh Kumar Mahto
and another accused were found keeping watch over the kidnapped
person.
Counsels appearing on behalf of the appellants have
submitted that the appellants have remained in custody since about
six years.
Considering this fact, prayer on behalf of the appellants is
allowed. During the pendency of the appeal, let the appellants above
named be released on bail on furnishing bail bond of Rs.10000/(ten
thousand) each with two sureties of the like amount each to the
satisfaction of Additional Sessions Judge FTC V, Samastipur in S.T.
2
No. 383 of 2005 / 296 of 2006. Realization of fine shall remain
stayed.
Anil/
(Mridula Mishra, J.)
( Dharnidhar Jha, J.)