IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1274 of 2010
RAJENDRA DAS, son of late Bhagendra Das
Versus
STATE OF BIHAR
-----------
2/- 03.11.2010 Admit the appeal.
Call for the LCR from the Court of Additional
Sessions Judge, Fast Track Court-V, Samastipur.
The appellant, Rajendra Das has been
convicted under section 364A of the Indian Penal
Code for kidnapping and the demand for ransom.
Considering the discussion made in the
impugned judgment, prayer for bail on behalf of
appellant, namely, Rajendra Das, is allowed. During
the pendency of this appeal, he is directed to be
released on bail on furnishing bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount
each to the satisfaction of Trial Court in connection
with S. T. No. 507 of 2001.
Realization of fine shall remain stayed.
( Mridula Mishra, J.)
(Dharnidhar Jha, J.)
Ashwini/-