IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.20787 of 2010
MAHENDRA PASWAN, S/o Chaudhary Paswan.
Versus
THE STATE OF BIHAR
-----------
03. 06.10.2010 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offences under Sections 364A and 414 of the Indian Penal Code
and later on charge-sheet has been submitted under Sections
364A, 414 and 120B IPC.
The prosecution case is that the victim was kidnapped
for purposes of ransom. On 14.05.2008 the victim was recovered
along with one Dipak Paswan. In the statement recorded under
Section 161 Cr.P.C. the victim stated that he had over-heard
some phone calls having made to Dipak Paswan that the police
was searching a number of persons including the petitioner. In
the statement recorded under Section 164 Cr.P.C. he further
stated that the petitioner was one of the co-accused persons who
used to visit him when he was confined. During investigation, the
said Dipak Paswan gave a confessional statement before the
police that the victim was confined in the house of Tej Narain
Paswan and some miscreants used to live in the house of the
petitioner from where he used to visit the confined victim.
In view of such, I am not inclined to grant bail to the
petitioner. The prayer for bail is rejected.
The trial court is directed to expedite the trial and
conclude it within a reasonable time.
(Anjana Prakash, J.)
Vikash/-