IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr Misc No 5251 of 2011
Pradeep Kumar Singh, son of Rudreshwar Singh, resident of village -
Chaukhara, Police Station - Hunterganj, District - Gaya -Petitioner
Versus
The State of Bihar -Opposite Party
WITH
Cr Misc No 5977 of 2011
Laukesh Kumar @ Lokesh Ranjan, son of Sri Lalan Kishore Singh,
Resident of village - Chaukhara, Police Station - Hunterganj,
District - Chatra -Petitioner
Versus
The State of Bihar -Opposite Party
-----------
2 14.03.2011 The petitioners are in custody in relation to Gaya Mufassil
Police Station Case No 160 of 2010 instituted under Sections 364A/34 of
Indian Penal Code. The young boy, aged 14 years, was kidnapped for
settling a business issue. It was coupled with heavy demand of ransom.
Somehow the boy was then released. Immediately, the boy gave his
statement under Section 164 of Criminal Procedure Code in which
petitioners of both the cases have been named. Learned Senior Counsel
appearing in support of the bail application states that another co-accused,
namely, Dasu Ganju has been released on bail by this Court in Cr Misc
No 7182 of 2011. It appears that he was released because he was not
named by the victim boy in his statement under Section 164 of Criminal
Procedure Code whereas there is specific allegation against the
petitioners.
2
In that view of the matter, I am not inclined to interfere in
the matter at this stage.
However, once charges are framed against the petitioners,
they would be released on bail on each of them furnishing bonds of Rs
10,000/- (Rupees Ten Thousand) with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate, Gaya in Mufasil
Police Station Case No 160 of 2010.
M.E.H./ (Navaniti Prasad Singh)