IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14919 of 2010
JITENDRA KUMAR CHOUDHARY SON OF MUKHATAR
CHOUDHARY
Versus
THE STATE OF BIHAR
With
Cr.Misc. No.22583 of 2010
MIRTUNJAY KUMAR PANKAJ SON OF MUTHU RAM
Versus
STATE OF BIHAR
-----------
3. 7.7.2010 Heard learned Counsel for the petitioners and the State.
The petitioners seek bail in a case instituted for the
offence under Section 364A of the Indian Penal Code.
It has been submitted that the petitioners are not named
in the first information report nor have been named by the victim
concerned. However, from perusal of the case diary it appears that
the petitioners were arrested where the victim had been detained
and named in the confessional statement the co-accused Anil
Kumar Das, who was the driver of the vehicle, who has also
disclosed the entire game plan.
In view of such, I am not inclined to grant bail to the
petitioners.
The prayer for bail is rejected.
The trial court is directed to expedite the trial in view of
the serious nature of the offence.
( Anjana Prakash, J. )
Narendra/