IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43742 of 2010
RAHUL SINGH S/O SANT BACHHA PRASAD THAKUR
Versus
THE STATE OF BIHAR
-----------
2. 15.03.2011 Heard learned counsel for the petitioner and
the state.
The petitioner seeks bail in a case instituted
for the offence under Section 387 of the Indian Penal
Code.
The petitioner is not named in the First
Information Report which was instituted about the
interception of the conversion that rangdari was being
demanded by one Mukesh Singh and his gang from a
businessman. When the police proceed to the place of
occurrence two persons ran away out of which the
petitioner was one of them. When the person arrested
was interrogated, he disclosed the name of the petitioner
as being one of the gang members. From the antecedent
report it appears that the petitioner has series of cases
against him.
Considering the same, I am not inclined to
grant bail to the petitioner.
Prayer for bail is rejected.
The Trial Court is directed to expedite the trial.
Fahad. ( Anjana Prakash, J.)