IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.739 of 2011
Rajeev Kumar Singh @ Rajeev Singh
Versus
The State Of Bihar
-----------
3 24.8.2011 Heard learned counsel for the appellant and the
counsel appearing on behalf of the State.
Counsel for the appellant submits that the appellant
has been identified for the first time in the dock. It is submitted
that he was not named at any other stage nor was he put on test
identification parade.
Counsel for the appellant, on the other hand, opposes
the prayer for bail and submits that there was no question of
naming the appellant during the statement under section 164
Cr.P.C., as the victim did not know the names of the persons who
were involved in kidnapping him.
Considering all aspects of the matter, this court is not
inclined to grant bail to the appellant at this stage. The prayer for
bail is rejected.
haque ( Sheema Ali Khan, J.)
(Aditya Kumar Trivedi,J)