High Court Patna High Court - Orders

Pankaj Rajbanshi vs State Of Bihar on 30 March, 2011

Patna High Court – Orders
Pankaj Rajbanshi vs State Of Bihar on 30 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.39383 of 2010
                                   PANKAJ RAJBANSHI
                                           Versus
                                    STATE OF BIHAR
                                            -----

03. 30.03.2011 Heard learned counsel for the petitioner and the state.

Petitioner along with six others is alleged for coming

informant’s house and on pretext to get appointed in police

department took informant’s son, thereafter, there is no trace of

complainant’s son. Police is suspecting killing. Some of the

witnesses are there to state that he (petitioner) was member of one of

two groups of criminals indulged in committing crime that also

indicates that complainant’s son would have been killed and

averment is clear about taking away by this petitioner also.

Accordingly, petitioner’s prayer for regular bail stands

rejected.

The lower court is directed to expedite the trial.

Vikash                                            (Mandhata Singh, J.)