IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27756 of 2010
RANJEET MANDAL
Versus
The STATE OF BIHAR
------
2/ 09.09.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Three boys kidnapped later appeared also. Kidnappers
were not identified but later some of them apprehended even made
confession naming this petitioner also. Kidnappers, Sibdani Mandal,
Tanik Mandal and Sunil Mandal faced trial and acquitted on
27.11.2007. They tried separately only after taking every step by the
Court for petitioner’s appearance including issuance of 82, 83 and
ultimately, declared absconder. This much only disentitles the
petitioner for grant of anticipatory bail.
Accordingly, prayer of the petitioner is rejected.
However, petitioner is directed to surrender before the
Court below and pray for regular bail which shall be decided on its
own merits by considering all the points raised by the petitioner.
shail (Mandhata Singh, J.)