IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33894 of 2011
Jitendra Kumar @ Jitendra Kumar Rai
Versus
The State Of Bihar
----------------------------------
2 25.10.2011 Heard counsel for the parties.
Son of informant’s brother-in-law was
kidnapped and later was killed. Petitioner’s
involvement appeared during investigation about
using deceased’s Motorcycle after kidnapping.
Ransom is said demanded in the case through
Mobile no.9661075874 and 919976124 standing in
petitioner’s name and his father’s name. Though
submission of learned counsel for the
petitioner is that petitioner’s father has
already been allowed bail by a Bench of this
Court vide Cr.Misc.No. 4019 of 2010 but case of
petitioner is not similar to his father as both
the Mobiles are said used by this petitioner
and he has been seen using Motorcycle of the
deceased.
Hence, prayer for bail on behalf of
petitioner is rejected.
AI ( Mandhata Singh, J.)