High Court Patna High Court - Orders

Babloo Kumar Singh @ Bablu Kumar … vs State Of Bihar on 7 December, 2010

Patna High Court – Orders
Babloo Kumar Singh @ Bablu Kumar … vs State Of Bihar on 7 December, 2010
            .      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.35077 of 2010
         Babloo Kumar Singh @ Bablu Kumar Singh, son of sanjeevan Singh
                                     Versus
                              STATE OF BIHAR
                                    -----------

3/- 07.12.2010 Heard learned counsel for the petitioner as well as

learned P.P. for State.

Petitioner, namely, Babloo Kumar Singh @ Bablu

Kumar Singh seeks his bail in connection with Kankarbag

P.S. Case No.2 of 2010, registered under Section 364(A)/34

of the I.P.C.

Though, petitioner is not named in the First

Information Report but it appears from perusal of

Annexure-2, the statement of victim recorded under Section

164 Cr. P.C. that after kidnapping victim had been kept in

the house of the petitioner and subsequently the petitioner

had gone to collect the amount of ransom but fortunately,

he was caught by the police.

In my view, there is sufficient material available

against the petitioner to show his complicity in the alleged

crime. Accordingly, prayer for bail on behalf of petitioner,

Babloo Kumar Singh @ Bablu Kumar Singh stands

rejected.

( Hemant Kumar Srivastava, J.)
Ashwini/-