High Court Patna High Court - Orders

Jitendra Kumar @ Jitendra Kumar … vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Jitendra Kumar @ Jitendra Kumar … vs The State Of Bihar on 25 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.33894 of 2011
                           Jitendra Kumar @ Jitendra Kumar Rai
                                             Versus
                                    The State Of Bihar
                                ----------------------------------

2 25.10.2011 Heard counsel for the parties.

Son of informant’s brother-in-law was

kidnapped and later was killed. Petitioner’s

involvement appeared during investigation about

using deceased’s Motorcycle after kidnapping.

Ransom is said demanded in the case through

Mobile no.9661075874 and 919976124 standing in

petitioner’s name and his father’s name. Though

submission of learned counsel for the

petitioner is that petitioner’s father has

already been allowed bail by a Bench of this

Court vide Cr.Misc.No. 4019 of 2010 but case of

petitioner is not similar to his father as both

the Mobiles are said used by this petitioner

and he has been seen using Motorcycle of the

deceased.

Hence, prayer for bail on behalf of

petitioner is rejected.

AI                                                     ( Mandhata Singh, J.)