High Court Patna High Court - Orders

Bam Singh @ Santosh Singh vs State Of Bihar on 12 July, 2010

Patna High Court – Orders
Bam Singh @ Santosh Singh vs State Of Bihar on 12 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.10155 of 2010
                            BAM SINGH @ SANTOSH SINGH
                                      Versus
                                  STATE OF BIHAR
                                      ------

3/ 12.07.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Five persons were seen by villagers while kidnapped

was taken by kidnappers and they are named. That is corroborated

by kidnapped persons/victims in their statement recorded by the

Police under Section 161 Cr. P.C. Of five one of the accused persons

confessed his guilt named this petitioner as kingpin planning to

kidnap. Apart from the statement of the co-accused, there is mention

of information of spy to the I.O. which according to the learned

counsel cannot be taken for refusal of petitioner’s anticipatory bail.

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 Akbarpur P.S. Case No. 114 of 2009 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 C.J.M., Nawada subject to the conditions as laid

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

shail                                          (Mandhata Singh, J.)