IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39383 of 2010
PANKAJ RAJBANSHI
Versus
STATE OF BIHAR
-----
03. 30.03.2011 Heard learned counsel for the petitioner and the state.
Petitioner along with six others is alleged for coming
informant’s house and on pretext to get appointed in police
department took informant’s son, thereafter, there is no trace of
complainant’s son. Police is suspecting killing. Some of the
witnesses are there to state that he (petitioner) was member of one of
two groups of criminals indulged in committing crime that also
indicates that complainant’s son would have been killed and
averment is clear about taking away by this petitioner also.
Accordingly, petitioner’s prayer for regular bail stands
rejected.
The lower court is directed to expedite the trial.
Vikash (Mandhata Singh, J.)