Patna High Court – Orders
Akhilesh Thakur vs State Of Bihar on 15 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19549 of 2008
AKHILESH THAKUR
Versus
STATE OF BIHAR
-----------
3. 15.7.2008 None appears. Heard the learned A.P.P.
for the State.
The case has been reported under Section
364 IPC for kidnapping of two children who were
recovered from the cowshed of co-accused Bhupesh
Singh and it was this petitioner who has been
named as the abductor, considering which,
petition is dismissed.
( Dharnidhar Jha, J. )
B.Kr.