IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL MISCELLANEOUS NO.34662 OF 2011
CHHOTE @ BIPUL KUMAR @ NILESHWAR KUMAR SON OF
SRI YOGENDRA SHARMA @ PRABHAS SHARMA, R/O
VILLAGE- RAMPUR CHAURAM, P.S.- RAMPUR CHAURAM,
DISTRICT- ARWAL
VERSUS
THE STATE OF BIHAR
----------------------------------
2 16/11/2011 Heard Mr. Akhileshwar Prasad Singh,
learned Senior Counsel for the petitioner and learned
APP for the State.
The petitioner seeks bail in a case registered
against Manoj Singh the owner of the mobile under
Sections 385, 387 and 506 of the Indian Penal Code
and Section 66A of the I. T. Act.
Allegation is that the informant was asked to
pay ransom of rupees fifty lacs from a mobile. The
caller disclosed himself as Manoj Singh from Beur
Jail.
Submission is that petitioner’s complicity
transpired in course of investigation on the basis of
confessional statement of Sanjay Kumar.
Considering the facts and circumstances of
the case, the petitioner above named is directed to be
released on furnishing of bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount
each to the satisfaction of the learned
C.J.M./concerned Court, Patna in connection with
2
Kotwali P.S. Case No. 286 of 2011.
(Shyam Kishore Sharma, J.)
Avin