IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32947 of 2010
KISHUN SINGH S/O LATE GOVARDHAN SINGH
Versus
STATE OF BIHAR
-----------
2. 01.10.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case
instituted for the offence under Sections 364 (A)/
120 (B)/34 of the Indian Penal Code.
Considering that the petitioner was actively
involved in keeping watch on the kidnapped victim, I
am not inclined to grant bail to the petitioner.
Prayer for bail is rejected.
The Trial Court is directed to expedite the
trial.
Fahad. ( Anjana Prakash, J. )