IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.30091 of 2011
Bhushan Sah son of Kishun Sah
Versus
The State Of Bihar
With
Cr. Misc. No. 28720 of 2011
Sonu Kumar @ Sonu Singh son of Late Sri Ram Singh
Versus
The State Of Bihar
-----------
3/ 17.10.2011 Heard learned counsel for the petitioners and the State.
The petitioners seek bail in a case instituted for the
offence under sections 363 and 365 of the Indian Penal Code.
The prosecution case is that one Manish and Ajit were
kidnapped by unknown miscreants. Later, Manish was set free but
whereabouts of Ajit was not found.
During investigation, it transpired that, in fact, Manish
himself was involved in the kidnapping of Ajit. Some accused
persons, who were apprehended, also confessed. Some
witnesses also stated that they had seen the accused persons forcibly
making Ajit sit in the BOLERO car whereafter he was not
found alive. There is circumstantial evidence also since on the
discovery statement of the co-accused Manish, cycle of Ajit was
recovered from his uncle’s house.
Considering the nature of allegation, I am not inclined to
grant bail to petitioners.
Prayer for bail is rejected.
The trial court is directed to expedite the trial in view of
the serious nature of the offence.
JA/- (Anjana Prakash,J.)