High Court Patna High Court - Orders

Shankar Manjhi vs The State Of Bihar on 21 September, 2010

Patna High Court – Orders
Shankar Manjhi vs The State Of Bihar on 21 September, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.29535 of 2010
          SHANKAR MANJHI S/O LATE SITA RAM MANJHI
                             Versus
                     THE STATE OF BIHAR
                            -----------

3. 21.09.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case instituted

for the offence under Sections 364 A, 302, 201 and

120 B of the Indian Penal Code.

Considering that the petitioner was made

accused on the basis of the confessional statement of

co-accused in this case of kidnapping for ransom and

subsequently murder, I am not inclined to grant bail

to the petitioner.

Prayer for bail is rejected.

The Trial Court is directed to expedite the

trial in view of the serious nature of the offence.

      Fahad.                              ( Anjana Prakash, J. )