High Court Patna High Court - Orders

Dharmdeo Prasad Chaurasiya vs The State Of Bihar on 29 June, 2010

Patna High Court – Orders
Dharmdeo Prasad Chaurasiya vs The State Of Bihar on 29 June, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.12161 of 2010
                DHARMDEO PRASAD CHAURASIYA,
                 S/o Late Bharat Prasad Chaurasiya.
                              Versus
                       THE STATE OF BIHAR
                             -----------

04. 29.06.2010 Heard learned counsel for the petitioner and

the State.

The petitioner seeks bail in a case instituted

for the offences under Sections 364A and 120B of the

Indian Penal Code.

It has been submitted that the petitioner is

not named in the First Information Report nor has he

been named by the victim who was recovered even

though the petitioner was well-known to him. From

perusal of the case diary it appears that on the

pointing out of the petitioner the victim was

kidnapped. In view of such, 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 and conclude it within a reasonable time.

(Anjana Prakash, J.)
Vikash/-