High Court Patna High Court - Orders

Mahendra Paswan vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Mahendra Paswan vs State Of Bihar on 6 October, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr. Misc. No.20787 of 2010
                 MAHENDRA PASWAN, S/o Chaudhary Paswan.
                                    Versus
                            THE STATE OF BIHAR
                                   -----------

03. 06.10.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offences under Sections 364A and 414 of the Indian Penal Code

and later on charge-sheet has been submitted under Sections

364A, 414 and 120B IPC.

The prosecution case is that the victim was kidnapped

for purposes of ransom. On 14.05.2008 the victim was recovered

along with one Dipak Paswan. In the statement recorded under

Section 161 Cr.P.C. the victim stated that he had over-heard

some phone calls having made to Dipak Paswan that the police

was searching a number of persons including the petitioner. In

the statement recorded under Section 164 Cr.P.C. he further

stated that the petitioner was one of the co-accused persons who

used to visit him when he was confined. During investigation, the

said Dipak Paswan gave a confessional statement before the

police that the victim was confined in the house of Tej Narain

Paswan and some miscreants used to live in the house of the

petitioner from where he used to visit the confined victim.

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/-