IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23511 of 2010
1. KAMESHWAR SINGH
2. MADHUSUDAN SINGH
3. KUNAL SINGH
------------------ PETITIONERS
Versus
STATE OF BIHAR
-----------
3 8.10.2010 Heard learned counsel for the parties.
Petitioners are shown associates of one
Ram Ashre Singh who kidnapped informant’s father
Laldeo Singh. Petitioners are named by one
Parvati Devi only. Accused Ram Ashray Singh
faced trial and acquitted. Two of co-accused
Bigan Singh and Baby Devi are allowed bail by
different Benches of this Court in regular side
vide Cr.Misc.No. 43190 of 2009 and Cr.Misc.No.
43243 of 2009 and petitioners having no grudge
or reason to kidnap informant’s father, are
apprehending their arrest.
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
2
Judicial Magistrate, Gopalganj in Baikunthpur
P.S. Case No. 126/2009, subject to the condition
as laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)