High Court Patna High Court - Orders

Binay Kumar Singh vs The State Of Bihar on 27 September, 2011

Patna High Court – Orders
Binay Kumar Singh vs The State Of Bihar on 27 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Appeal (DB) No.627 of 2011
                                  Binay Kumar Singh
                                          Versus
                                  The State Of Bihar
                             ----------------------------------

with
Criminal Appeal (DB) No.804 of 2011
Manish Mahto @ Manish Ranjan @ Laddu Mahto
Versus
The State Of Bihar

———————————-

with
Criminal Appeal (DB) No.805 of 2011
Madan Singh
Versus
The State Of Bihar

———————————-

03. 27.09.2011 Heard learned counsel for the appellants

and learned counsel for the State.

The appellants have been convicted

under Sections 364A of the I.P.C.

In the organized crime, the role of the

appellants has transpired in course of the trial.

The victim was recovered in presence of accused

Madan Singh and regarding other accused

participation in crime was found.

Considering this fact, we are not

inclined to grant bail to Madan Singh. The prayer

for bail of appellant Madan Singh is rejected. The

prayer for bail of appellants Manish Mahto @

Manish Ranjan @ Laddu Mahto and Binay Kumar
Singh are also rejected at present.

(Shyam Kishore Sharma, J)

Shageer (Dinesh Kumar Singh, J)