IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.44532 of 2010
1. Ram Uday Singh
2. Rajeev Singh
-------------------------- Petitioners
Versus
The State Of Bihar
----------------------------------
3 11.8.2011 Heard learned counsel for the
petitioners and the informant.
Purpose of kidnapping is shown marriage
or murder but victim boy safely returned to his
home without any harm and some of co-accused
persons have been allowed bail in regular side.
In that view of the matter, in the event
of arrest or surrender within one month from the
date of communication of this order, the above
named petitioners shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) each with two sureties of the like
amount each to the satisfaction of Chief
Judicial Magistrate, Begusarai in Begusarai
Muffasil P.S. Case No. 110/10, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)