High Court Patna High Court - Orders

Bhim Sao vs The State Of Bihar on 15 July, 2008

Patna High Court – Orders
Bhim Sao vs The State Of Bihar on 15 July, 2008
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.21510 of 2008
                              BHIM SAO
                                 Versus
                        THE STATE OF BIHAR
                                -----------

3 15.07.2008 Heard the learned counsel for the petitioner and the

State.

With regard to the occurrence dated 27.9.2005 a

complaint was filed on 7.10.2007 and the complaint was referred to

police and F.I.R. was registered on 9.10.2007 under Section 364

I.P.C. on the allegation that the petitioner has kidnapped the

informant’s son.

Submission is that the informant/complainant is not

the eyewitness. Allegation of demand of ransom is completely

falsified. Prior to the occurrence a complaint was filed vide

Complaint Case No.121C of 2007; it was dismissed on account of

non-production of witnesses. Later on another complaint was filed.

No revision was filed against the dismissal of the complaint.

Considering the facts and circumstances, the

petitioner Bhim Sao is directed to 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 the C.J.M., Munger in connection

with Bariyarpur P.S. Case No.88 of 2007.

    Mkr.                              (Shyam Kishore Sharma, J)