High Court Patna High Court - Orders

Kanhai Kumar vs The State Of Bihar on 27 August, 2010

Patna High Court – Orders
Kanhai Kumar vs The State Of Bihar on 27 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.30590 of 2010
                          KANHAI KUMAR, SON OF GIRMAL SAO
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2. 27.08.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Section 364 of the Indian Penal Code.

Subsequently, Section 302 of the Indian Penal Code was

added.

Considering that the petitioner himself confessed

that he had participated in the occurrence of kidnapping and

demanding a ransom of Rs. 25,00,000/- from the Mobile of

Upendra and, thereafter, the victim was done to death, 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