High Court Patna High Court - Orders

Shyam Baboo Yadav @ Shyam Baboo … vs The State Of Bihar on 30 March, 2011

Patna High Court – Orders
Shyam Baboo Yadav @ Shyam Baboo … vs The State Of Bihar on 30 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.1779 of 2011
               SHYAM BABOO YADAV @ SHYAM BABOO PD.YADAV
                         S/O SRI NAGENDRA PD. YADAV
                                       Versus
                              THE STATE OF BIHAR
                                      -----------

2. 30.03.2011 Heard learned counsel for the petitioner and

the state.

The petitioner seeks bail in a case instituted

for the offence under Sections 364 (A) of the Indian

Penal Code.

Considering that there was material that the

victim was confined in the house of the petitioner for

purposes of ransom for one day, I am not inclined to

review the earlier order dated 14.12.2009 vide Cr.

Misc. No. 33164/2009 and dated 27.7.2010 vide Cr.

Misc. No. 21108/2010.

Prayer for bail is rejected.

However, the Trial Court is directed to take

expedient steps to ensure the attendance of the co-

accused persons who have released on bail including

cancelling their bail on account of non-appearance so

that there is no further delay in trial.

      Fahad.                                      ( Anjana Prakash, J.)