High Court Patna High Court - Orders

Deepak Kumar @ Bablu vs State Of Bihar on 24 January, 2011

Patna High Court – Orders
Deepak Kumar @ Bablu vs State Of Bihar on 24 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (DB) No.1060 of 2010
                             DEEPAK KUMAR @ BABLU
                                        Versus
                                  STATE OF BIHAR
                                      -----------

3. 24.1.2011 The lower court records have been received.

Heard counsel for the appellant and counsel for the

State on the prayer for bail on behalf of the appellant.

The appellant has been convicted under Section

364A of the Indian Penal Code. Considering the evidence of the

victim boy, P.W. 5, and the evidence that the victim boy was

released only after payment of ransom amount and the role

played by this appellant in kidnapping of the victim, we do not

feel inclined to grant bail to him.

The prayer for bail is rejected.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth