IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29535 of 2010
SHANKAR MANJHI S/O LATE SITA RAM MANJHI
Versus
THE STATE OF BIHAR
-----------
3. 21.09.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 364 A, 302, 201 and
120 B of the Indian Penal Code.
Considering that the petitioner was made
accused on the basis of the confessional statement of
co-accused in this case of kidnapping for ransom and
subsequently murder, I am not inclined to grant bail
to the petitioner.
Prayer for bail is rejected.
The Trial Court is directed to expedite the
trial in view of the serious nature of the offence.
Fahad. ( Anjana Prakash, J. )