High Court Patna High Court - Orders

Uday Bhan Singh @ Neta Singh &Amp; … vs State Of Bihar on 6 December, 2010

Patna High Court – Orders
Uday Bhan Singh @ Neta Singh &Amp; … vs State Of Bihar on 6 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.44 of 2009
                     UDAY BHAN SINGH @ NETA SINGH & ANR
                                         Versus
                                  STATE OF BIHAR
                                       -----------

8. 6.12.2010 I.A. No. 2693 of 2009

Heard counsel for the appellants and counsel for

the State.

Appellants Uday Bhan Singh alias Neta Singh and

Gena Singh alias Genda Singh have renewed their prayer for bail

by filing this interlocutory application. The appellants have

remained in custody for three and half years but considering the

evidence of kidnapped victims, P.Ws. 1, 6 and 8, we do not feel

inclined to grant bail to them.

This I.A. is rejected.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth