High Court Patna High Court - Orders

Dhiraj Kumar Mishra @ Dhiraj … vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Dhiraj Kumar Mishra @ Dhiraj … vs The State Of Bihar on 8 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.19546 of 2011
                           Dhiraj Kumar Mishra @ Dhiraj Mishra
                                           Versus
                                    The State Of Bihar

3/    08.09.2011

Heard learned counsel for the petitioner and

learned counsel for the State.

Allegation is about abduction of informant’s

son for payment of ransom. Before recovery, victim

boy was with this petitioner in a room and a ransom

of Rs. 15 lakh was demanded during the period of

abduction of the victim. Victim boy is examined under

Sections 161 and 164 of Cr. P.C. The only difference

in between both is that dancing and singing was

hobby of victim boy not the reading and he was

expecting a career in film industry but in both the

statements, it is said that on the point of his chance

in film he was allured.

Considering the facts and circumstances of

the case, prayer of the petitioner for bail is rejected.

Shailendra Bh. Pd. ( Mandhata Singh, J.)