IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1327 of 2008
RAJESH PANDEY & ANR
Versus
STATE OF BIHAR
-----------
4 21.07.2010 Re : I.A. No. 2469 of 2009
Heard.
The prayer for bail has been renewed on behalf of the
appellant no.2 namely, Umesh Singh.
Counsel for the appellant submits that as per the
evidence appellant has not played any vital role in kidnapping of
the victim boy. It is stated that most of the witnesses have been
declared hostile as they did not support the prosecution version.
The appellant has remained in custody for last three and half
years.
Considering the above, prayer for bail on behalf of the
above appellant no.2 is allowed.
During the pendency of the appeal, the appellant,
Umesh Singh is directed to be released on bail on furnishing bail
bonds of Rs. 10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of the Addl. Sessions Judge,
F.T.C.II, Gopalganj in connection with Sessions Trial No. 526 of
2004/162 of 2006. The realization of fine shall remain stayed.
( Mridula Mishra,J. )
( Shailesh Kumar Sinha,J.)
Manish/-