IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1779 of 2011
SHYAM BABOO YADAV @ SHYAM BABOO PD.YADAV
S/O SRI NAGENDRA PD. YADAV
Versus
THE STATE OF BIHAR
-----------
2. 30.03.2011 Heard learned counsel for the petitioner and
the state.
The petitioner seeks bail in a case instituted
for the offence under Sections 364 (A) of the Indian
Penal Code.
Considering that there was material that the
victim was confined in the house of the petitioner for
purposes of ransom for one day, I am not inclined to
review the earlier order dated 14.12.2009 vide Cr.
Misc. No. 33164/2009 and dated 27.7.2010 vide Cr.
Misc. No. 21108/2010.
Prayer for bail is rejected.
However, the Trial Court is directed to take
expedient steps to ensure the attendance of the co-
accused persons who have released on bail including
cancelling their bail on account of non-appearance so
that there is no further delay in trial.
Fahad. ( Anjana Prakash, J.)