High Court Patna High Court - Orders

Bhushan Sah vs The State Of Bihar on 17 October, 2011

Patna High Court – Orders
Bhushan Sah vs The State Of Bihar on 17 October, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.30091 of 2011
                            Bhushan Sah son of Kishun Sah
                                       Versus
                                 The State Of Bihar

                                           With

                             Cr. Misc. No. 28720 of 2011
                  Sonu Kumar @ Sonu Singh son of Late Sri Ram Singh
                                        Versus
                                  The State Of Bihar
                                       -----------

3/ 17.10.2011 Heard learned counsel for the petitioners and the State.

The petitioners seek bail in a case instituted for the

offence under sections 363 and 365 of the Indian Penal Code.

The prosecution case is that one Manish and Ajit were

kidnapped by unknown miscreants. Later, Manish was set free but

whereabouts of Ajit was not found.

During investigation, it transpired that, in fact, Manish

himself was involved in the kidnapping of Ajit. Some accused

persons, who were apprehended, also confessed. Some

witnesses also stated that they had seen the accused persons forcibly

making Ajit sit in the BOLERO car whereafter he was not

found alive. There is circumstantial evidence also since on the

discovery statement of the co-accused Manish, cycle of Ajit was

recovered from his uncle’s house.

Considering the nature of allegation, I am not inclined to

grant bail to petitioners.

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.)