High Court Patna High Court - Orders

Abhayanker Singh @ Panna Singh vs The State Of Bihar on 12 September, 2011

Patna High Court – Orders
Abhayanker Singh @ Panna Singh vs The State Of Bihar on 12 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Appeal (DB) No.749 of 2011
                          Abhayanker Singh @ Panna Singh
                                      Versus
                                The State Of Bihar
                                        with
                        Criminal Appeal (DB) No.821 of 2011
                                  Niranjan Singh
                                      Versus
                                The State Of Bihar



4   12.9.2011

Heard learned counsel for the appellants and the

counsel appearing on behalf of the State.

These appeals have been put up under the heading

‘for orders’ for consideration of bail to the appellants.

The appellants have been described as the shooters

of the deceased.

Considering the allegations we are not inclined to

grant bail to the appellants. Their prayer for bail is rejected.

     haque                                     (Shyam Kishore Sharma, J)


                                                  ( Sheema Ali Khan, J.)