IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1455 of 2007
SATENDRA SINGH YADAV @ SATENDRA YADAV
Versus
STATE OF BIHAR
-----------
03. 15.09.2010 I. A. No. 1701 of 2010
This is the second attempt of the appellant,
Satendra Singh Yadav @ Satendra Yadav for grant of
bail.
Considering the evidence regarding direct
involvement of this appellant in kidnapping of victim
boy, Munna and also the period of custody, we do not
feel inclined to grant him bail.
The prayer for bail is rejected for the
present.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
SKM