High Court Patna High Court - Orders

Amrendra Kumar Singh @ Bhukhul vs The State Of Bihar on 7 October, 2010

Patna High Court – Orders
Amrendra Kumar Singh @ Bhukhul vs The State Of Bihar on 7 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.17595 of 2010
                          AMRENDRA KUMAR SINGH @ BHUKHUL
                                      Versus
                                THE STATE OF BIHAR
                                      ------

4/ 07.10.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Suspicion is cast on the petitioner for kidnapping the

victim boy along with other miscreants but submission of the

learned counsel for the petitioner is that the victim boy recovered

and made statement under Section 161 of the Cr. P.C. but has not

named this petitioner.

Taking that into consideration, prayer of the petitioner is

allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Chapra Railway P.S. Case No. 95 of 2004 in G.R.

No. 377 of 2004 above named petitioner shall be released on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand) with two sureties

of the like amount each to the satisfaction of Railway Judicial

Magistrate, Saran at Chapra subject to the conditions as laid down

under Section 438(2) of Cr. P.C.

shail                                         (Mandhata Singh, J.)