IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.627 of 2011
Binay Kumar Singh
Versus
The State Of Bihar
----------------------------------
with
Criminal Appeal (DB) No.804 of 2011
Manish Mahto @ Manish Ranjan @ Laddu Mahto
Versus
The State Of Bihar
———————————-
with
Criminal Appeal (DB) No.805 of 2011
Madan Singh
Versus
The State Of Bihar
———————————-
03. 27.09.2011 Heard learned counsel for the appellants
and learned counsel for the State.
The appellants have been convicted
under Sections 364A of the I.P.C.
In the organized crime, the role of the
appellants has transpired in course of the trial.
The victim was recovered in presence of accused
Madan Singh and regarding other accused
participation in crime was found.
Considering this fact, we are not
inclined to grant bail to Madan Singh. The prayer
for bail of appellant Madan Singh is rejected. The
prayer for bail of appellants Manish Mahto @
Manish Ranjan @ Laddu Mahto and Binay Kumar
Singh are also rejected at present.
(Shyam Kishore Sharma, J)
Shageer (Dinesh Kumar Singh, J)