IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39211 of 2010
VIKASH PANDEY S/O RAMAKANT PANDEY
Versus
STATE OF BIHAR
-----------
3. 26.11.2010 Heard learned Counsel for the
petitioner and the State.
The petitioner seeks bail in a case
instituted for the offence under Sections 364-A
of the Indian Penal Code and later on added
Section 302 I.P.C.
Considering that the petitioner has
been named in the confessional statement of the
co-accused showing his active complicity, I am
not inclined to grant bail to the petitioner in the
present case which has been instituted for the
occurrence of kidnapping for ransom and
murder.
The application is dismissed.
Fahad. ( Anjana Prakash, J. )