IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29142 of 2011
Ashok Ram, son of late Naresh Ram
Versus
The State Of Bihar
-----------
2. 08.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 164A and 120(B)/34 of the Indian
Penal Code.
Considering that the petitioner is named in the
First Information Report as one of the kidnappers and the trial
is well in progress, I am not inclined to grant bail to the
petitioner.
The prayer for bail is rejected.
The Trial Court (Additional Sessions Judge-In
connection with Barh, Patna,) is directed to send a list of the
witnesses fixing specific dates for production of the witnesses
along with a copy of this order to the Superintendent of Police,
Patna, and the Superintendent of Police, Patna, is directed to
ensure production of the witnesses on the date so fixed by the
Trial Court so that there is no further delay in the trial.
( Anjana Prakash, J.)
S.Ali