High Court Patna High Court - Orders

Jitendra Kumar Choudhary vs The State Of Bihar on 7 July, 2010

Patna High Court – Orders
Jitendra Kumar Choudhary vs The State Of Bihar on 7 July, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.14919 of 2010
                      JITENDRA KUMAR CHOUDHARY SON OF MUKHATAR
                                CHOUDHARY
                                               Versus
                                     THE STATE OF BIHAR
                                                 With
                                  Cr.Misc. No.22583 of 2010
                        MIRTUNJAY KUMAR PANKAJ SON OF MUTHU RAM
                                               Versus
                                        STATE OF BIHAR
                                             -----------

3. 7.7.2010 Heard learned Counsel for the petitioners and the State.

The petitioners seek bail in a case instituted for the

offence under Section 364A of the Indian Penal Code.

It has been submitted that the petitioners are not named

in the first information report nor have been named by the victim

concerned. However, from perusal of the case diary it appears that

the petitioners were arrested where the victim had been detained

and named in the confessional statement the co-accused Anil

Kumar Das, who was the driver of the vehicle, who has also

disclosed the entire game plan.

In view of such, I am not inclined to grant bail to the

petitioners.

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. )

Narendra/