IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.119 of 2009
1. SUDHIR SINGH, SON OF SURAJ SINGH, RESIDENT OF
VILLAGE - JIMICHAK, P.S. - PAKRI, DISTRICT - BALIA
(U.P.).
2. SHAILESH PATEL, SON FO KEDAR PATEL, RESIDENT OF
VILLAGE MALAHI CHAK, P.S. - BANADIH, DISTRICT -
BALIA (U.P). ................. APPELLANTS.
Versus
THE STATE OF BIHAR ........... .. RESPONDENT.
-----------
04/ 13.07.2010 I.A. No. 1248 of 2010 has been filed on behalf of the
appellants for enlarging him on bail.
Heard learned lawyer for the appellants and the State.
It appears from the judgment that several persons were
kidnapped and detained by these appellants and others for realization
of money. The victims of the kidnapping have named these
appellants.
Considering the facts and circumstances of the case, we
are not inclined to grant bail to above named appellants and the I. A.
No. 1248 of 2010 is dismissed. Accordingly, prayer for bail of the
appellants is rejected.
(Shyam Kishore Sharma, J.)
Kundan (Gopal Prasad, J.)