IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.1988 of 2011
Pintoo Mahto @ Ranjit Kumar son of Late Brijnandan Mahto @ Brij Mahto
Versus
The State Of Bihar
-----------
3/ 13.10.2011 Heard learned counsel for the petitioner and the State.
The petitioner was refused bail by order dated
22.04.2010 vide Cr. Misc. No.3175 of 2010 since his complicity had
arisen in the present case of kidnapping for purposes of ransom.
In view of such, I am not inclined to review the earlier
order.
Prayer for bail is once again rejected.
The Trial Court is directed to send a list of the witnesses
fixing specific dates for their examination along with a copy of this
order to the Superintendent of Police, Nalanda, who is directed to
ensure the attendance of the witnesses on the date fixed so that there
is no further delay in the trial.
JA/- (Anjana Prakash,J.)