Patna High Court – Orders
Ramesh Rai @ Rameshi Rai vs The State Of Bihar on 10 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25987 of 2010
RAMESH RAI @ RAMESHI RAI
Versus
THE STATE OF BIHAR
-----------
02. 10.11.2010 Even in the order granting bail to another co-accused
Bindeshwari Yadav there is a clear indication about the role played by
this petitioner in causing death of the deceased. This Court is not
impressed that a case for grant of bail to the petitioner is made out
because the case of Bindeshwari Yadav, in the opinion of this Court,
may be distinguishable.
The prayer for bail is rejected.
rkp ( Ajay Kumar Tripathi, J.)