IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 22843 of 2011
Ganeshi Chaudhary, S/o Prameshwar Chaudhary.
Versus
The State of Bihar
----------------
03. 22.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Section 364/34 of the Indian Penal
Code.
The petitioner is named in the First Information
Report and subsequently the kidnapped victims were
released also named the petitioner. It was added later on
that the co-accused persons were demanding one lakh
rupees.
Considering the nature of allegations, I am not
inclined to grant bail to the petitioner. The prayer for bail
is rejected.
In the meanwhile, the Trial Court is directed to
send a list of witnesses fixing specific dates to the S.P.
concerned along with the copy of this order who will
ensure the attendance of the witnesses on the said dates
so that there is no further delay in trial.
The S.P. Khagaria is directed to ensure the
attendance of the absconding accused namely Umesh
Chaudhary, Village-Girkhi, P.S. Salkhua, District-Saharsa
2
and Anil Chaudhary, S/o Pulkit Chaudhary, Village-
Kabirpur, P.S.-Salkhua, District-Saharsa since both the
absconders of same districts their trial can be proceeded
along with the trial of the present accused persons.
(Anjana Prakash, J.)
Vikash/-