IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24011 of 2011
Ashish Jha @ Ashish Kumar Jha
Versus
The State Of Bihar
2/ 10.08.2011
Heard learned counsel for the petitioner and learned
counsel for the State.
From the group of four including this petitioner, two
stolen motorcycles and from possession of this petitioner one
country made pistol, one cartridge and mobile without any paper
are recovered. Innocence is the defence about having no concern
with stolen motorcycle but without substance.
Considering the facts and circumstances of the case,
prayer of the petitioner for bail is rejected.
Shail ( Mandhata Singh, J.)