IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26442 of 2010
CHANDRA SHEKHAR SAHANI @ CHANDAN, SON OF KULDIP SAHANI
Versus
THE STATE OF BIHAR
-----------
2. 06.08.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 364 ‘A’ and 34 of the Indian Penal
Code.
Considering that the petitioner is named in the First
Information Report who had kidnapped the son of the Informant
and there is also material subsequently against him, I am not
inclined to grant bail to the petitioner.
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.)
S.Ali