High Court Patna High Court - Orders

Dipu Kumar vs State Of Bihar on 29 July, 2010

Patna High Court – Orders
Dipu Kumar vs State Of Bihar on 29 July, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.23188 of 2010
                                             DIPU KUMAR
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

2 29.07.2010. Heard learned counsel for the parties.

The petitioner has been made accused in a case under

section 364A of the I.P.C.

The petitioner submits that though the victim

identified him in TIP, nevertheless he did not identify him as

person indulging in his kidnapping.

In the facts and circumstances of the case, let the

petitioner as above be released on bail on furnishing bail bond of

Rs.5,000/- (five thousand) with two sureties of the like amount

each to the satisfaction of the Chief Judicial Magistrate,, Patna in

Phulwarisharif Police Station case no. 482 of 2009.

If charge sheet is submitted against him in any

subsequent heinous case, the bail bond of instant case would be

liable to cancelled.

Shashi. (Samarendra Pratap Singh, J.)