IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30590 of 2010
KANHAI KUMAR, SON OF GIRMAL SAO
Versus
THE STATE OF BIHAR
-----------
2. 27.08.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Section 364 of the Indian Penal Code.
Subsequently, Section 302 of the Indian Penal Code was
added.
Considering that the petitioner himself confessed
that he had participated in the occurrence of kidnapping and
demanding a ransom of Rs. 25,00,000/- from the Mobile of
Upendra and, thereafter, the victim was done to death, 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