High Court Patna High Court - Orders

Chandra Shekhar Sahani @ Chandan vs The State Of Bihar on 6 August, 2010

Patna High Court – Orders
Chandra Shekhar Sahani @ Chandan vs The State Of Bihar on 6 August, 2010
                     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