IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.29638 of 2011
Jai Shankar Paswan @ Jai Shankar son of Bachan Paswan
Versus
The State Of Bihar
-----------
2/ 12.09.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 363, 364-A, 120-B/34 of the Indian Penal
Code.
Considering that the petitioner is named in the
confessional statement of the co-accused showing his complicity in
the present case instituted for kidnapping for the purpose 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.)