High Court Patna High Court - Orders

Manoj Sada vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Manoj Sada vs The State Of Bihar on 23 August, 2011
                             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.26884 of 2011
                                      Manoj Sada son of Jiwachh Sada
                                                    Versus
                                            The State Of Bihar
                                                  -----------

2. 23.8.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence u/s.364A of the Indian Penal Code and 27 of the Arms

Act.

Considering that the petitioner was identified by the

victim and the informant in the present case as one of the

persons, who indulged in kidnapping for purposes of ransom, 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

the mean while, the Trial Court (Additional Sessions Judge,

Benipur at Biraul) is also directed to send a list of the

witnesses fixing specific dates for production of the

witnesses along with a copy of this order to the S.P.,

Saharsa and the S.P., Saharsa is directed to ensure

production of the witnesses on the date so fixed by the Trial

Court so that there is no further delay in trial.

     Narendra/                           ( Anjana Prakash, J. )