High Court Jharkhand High Court

Pankaj Kumar Sahni vs State Of Jharkhand on 18 November, 2011

Jharkhand High Court
Pankaj Kumar Sahni vs State Of Jharkhand on 18 November, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                       B.A. No. 7768 of 2011

        Pankaj Kumar Sahni                 .....   Petitioner
                               Versus
        The State of Jharkhand      ....     Opposite Party

        CORAM:      HON'BLE MR. JUSTICE H.C. MISHRA

        For the Petitioner      :Mr. Ajay Kumar Singh
        For the State           :A. P.P.

                             -----
2/18.11.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections
366(A) of the Indian Penal Code, in connection with Ramgarh P.S. Case No.
169 of 2011, corresponding to G.R. Case No. 1903 of 2011.

There is allegation against the petitioner to have kidnapped the minor
daughter of the informant. The impugned order shows that the statement of
the victim girl was recorded under Section 164 Cr.P.C. wherein, she has
supported the case stating that she was kidnapped by this petitioner.

In the facts and circumstances of the case, I am not inclined to release
the petitioner Pankaj Kumar Sahni on bail. Accordingly, the prayer for bail of
the petitioner is rejected.

(H. C. Mishra, J)
Umesh/-