IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.30085 of 2010
                          1. DILIP SINGH @ MANTU SINGH
                             @ DILIP KUMAR SINGH
                          2. RANA SINGH
                                  --------------------- PETITIONERS
                                            Versus
                                  STATE OF BIHAR
                                              with
                             Cr.Misc. No.30086 of 2010
                                SATYENDRA SINGH
                                            Versus
                              STATE OF BIHAR & ANR
                                         -----------
2 4.10.2010 Heard learned counsel for the parties.
I find much fault on behalf of the
informant. His grandson was taken by his mother,
natural guardian even that has been described by
him a case of kidnapping rather he is keeping
petitioner’s daughter which in itself may not be
justified.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioners shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) each with two sureties of the like
amount each to the satisfaction of Chief
 Judicial Magistrate, Vaishali at Hazipur in
 2
Hazipur P.S. Case No. 75 of 2010, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)