High Court Patna High Court - Orders

Arvind Yadav @ Binod Yadav vs State Of Bihar on 30 November, 2010

Patna High Court – Orders
Arvind Yadav @ Binod Yadav vs State Of Bihar on 30 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (DB) No.1329 of 2010
                          ARVIND YADAV @ BINOD YADAV
                                    Versus
                                STATE OF BIHAR
                                 -----------

2. 30.11.2010. Admit the appeal. Call for the Lower Court

Record of Sessions Trial No.305 of 2008/331 of

2009 from the court of Additional Sessions Judge,

F.T.C.-II, Rohtas at Sasaram.

The appellant Arvind Yadav @ Binod Yadav

as per the evidence on record was apprehended

along with two other accused persons, namely,

Bijendra Yadav and Sheomuni Ram at Kudra railway

station where they had come to receive the ransom

amount. The confessional statements of these

accused persons were recorded and on the basis of

confessional statement the recovery of the victim

was made from village, Dhanechha from the boaring

chamber of Satyendra Ram.

Considering the evidence showing

involvement of this appellant in the kidnapping

for ransom, prayer for bail is rejected.





                                        ( Mridula Mishra,J.)



        B.Kr.                          ( Dharnidhar Jha,J.)