IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1095 of 2010
SUKDEO RAVIDAS @ SUKHDEO RAVIDAS
Versus
STATE OF BIHAR
with
CR. APP (DB) No.1045 of 2010
BHUNA SAO
Versus
STATE OF BIHAR
with
CR. APP (DB) No.1101 of 2010
DAYA @ DAYA KISHORE RAVIDAS
Versus
STATE OF BIHAR
-----------
3/ 22.11.2010 Appellants Sukdeo Ravidas alias Sukhdeo Ravidas, Bhuna
Sao and Daya alias Daya Kishore Ravidas are alleged to have come
in police dress at the house of the informant in the dead of the night
and giving their wrong introduction as police personnel, got the door
opened, entered into the house and searched for Bhola, the husband
of the informant Dulari. Thereafter, all these appellants are said to
have kidnapped Bhola, asked for ransom money, one of the accused
Mahesh subsequently came for giving reminder for ransom money
and since it was not paid, Bhola was killed. This story of the
prosecution has been supported by each and every prosecution
witnesses, who are family members including the informant.
Considering this fact, prayer for bail on behalf of the
appellants is rejected.
Anil/
(Mridula Mishra, J.)
( Dharnidhar Jha, J.)