IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14747 of 2008
AKHILESH JHA
Versus
STATE OF BIHAR
with
Cr.Misc. No.14796 of 2008
DEEPAK KUMAR JHA
Versus
STATE OF BIHAR
with
Cr.Misc. No.15861 of 2008
PAWAN KUMAR CHAUDHARY & ANR
Versus
THE STATE OF BIHAR
-----------
3/ 7.7.2008 Since all the above three applications arise
out the one and the same P.S.Case, they have been
heard together and are being disposed of by this common
order.
A minor boy of 8 years old was kidnapped. The
F.I.R. was registered against two unknown. In course of
investigation, the victim was recovered from the house
of one Lalan Paswan where his brother Karan Paswan was
found keeping watch over the victim. The Police
arrested Karan Paswan and recorded his confessional
statement.
Considering the facts and circumstances of
the case, Let petitioners namely, Akhilesh Jha
(Cr.Misc.No.14747 of 2008), Deepak Kumar Jha
(Cr.Misc.No.14796 of 2008), Pawan Kumar Chaudhary and
Sanoj Kumar Paswan (Cr.Misc.Nos.15861 of 2008), be
released on bail on their furnishing bail bonds of
Rs.10,000/-(ten thousand) each with two sureties of the
like amount each to the satisfaction of Chief Judicial
Magistrate, Vaishali at Hajipur in Jandaha P.S.Case No.
219 of 2007.
Tahir/- ( Shyam Kishore Sharma, J.)