IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12161 of 2010
DHARMDEO PRASAD CHAURASIYA,
S/o Late Bharat Prasad Chaurasiya.
Versus
THE STATE OF BIHAR
-----------
04. 29.06.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 364A and 120B of the
Indian Penal Code.
It has been submitted that the petitioner is
not named in the First Information Report nor has he
been named by the victim who was recovered even
though the petitioner was well-known to him. From
perusal of the case diary it appears that on the
pointing out of the petitioner the victim was
kidnapped. 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/-