IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.6455 of 2011
RAJESH TANTI son of Yugeshwer @ Yugal Kishor Tanti
Versus
THE STATE OF BIHAR
-----------
2/ 18.03.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 364-A/34 of the Indian Penal Code.
Considering that the petitioner’s name transpired during
investigation of the present case which was instituted for kidnapping
for ends of ransom, I am not inclined to grant bail to petitioner.
Prayer for bail is rejected.
The trial court is directed to expedite the trial in view of
the serious nature of the offence.
JA/- (Anjana Prakash,J.)