High Court Patna High Court - Orders

Rabindra Sahni @ Rabindra … vs State Of Bihar on 18 November, 2010

Patna High Court – Orders
Rabindra Sahni @ Rabindra … vs State Of Bihar on 18 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.170 of 2007
                             RAJESH KUMAR MAHTO
                                      Versus
                                 STATE OF BIHAR
                                        with
                            CR. APP (DB) No.238 of 2007
                   RABINDRA SAHNI @ RABINDRA CHOUDHARY
                                      Versus
                                 STATE OF BIHAR
                                     -----------
5/   18.11.2010                    I.A. No. 1351 of 2010
                                   I.A. No. 1019 of 2010


Prayer for bail on behalf of the appellants Rajesh Kumar

Mahto and Rabindra Sahni alias Rabindra Choudhary had already

been rejected considering the fact that on the basis of the

confessional statement of Rabindra Sahni alias Rabindra Choudhary

the victim was recovered from the house of one Saira Bano, one of

the accused. When the place where the victim was kept after

kidnapping was raided by the I.O., appellant Rajesh Kumar Mahto

and another accused were found keeping watch over the kidnapped

person.

Counsels appearing on behalf of the appellants have

submitted that the appellants have remained in custody since about

six years.

Considering this fact, prayer on behalf of the appellants is

allowed. During the pendency of the appeal, let the appellants above

named be released on bail on furnishing bail bond of Rs.10000/(ten

thousand) each with two sureties of the like amount each to the

satisfaction of Additional Sessions Judge FTC V, Samastipur in S.T.
2

No. 383 of 2005 / 296 of 2006. Realization of fine shall remain

stayed.

Anil/

(Mridula Mishra, J.)

( Dharnidhar Jha, J.)