IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13088 of 2010
1. AMRENDRA KUMAR @ PINTU, S/o Late Bijay Bahadur Rai.
2. Chandra Pratap Singh @ C.P. Singh, S/o Late Ramesh Singh.
Versus
THE STATE OF BIHAR
-----------
03. 29.06.2010 Heard learned counsel for the petitioners and
the State.
The petitioners seek bail in a case instituted
for the offences under Sections 364A, 302, 362 and
201/34 of the Indian Penal Code.
Even though the First Information Report
has been instituted against unknown persons for the
kidnapping of the son of the informant for purposes of
ransom but subsequently the petitioners’ complicity
arose by way of confessional statement of the co-
accused, Binit Kumar Singh wherein he has given
description of the entire occurrence and also disclosed
the active complicity of the petitioners. In view of
such, I am not inclined to grant bail to the petitioners.
The prayer for bail is rejected.
(Anjana Prakash, J.)
Vikash/-