IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32299 of 2010
RANJIT YADAV @ RANJEET YADAV
S/O HANS RAJ YADAV
Versus
THE STATE OF BIHAR
-----------
2. 24.09.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 394, 302, 201/ 120B/
34 of the Indian Penal Code.
The petitioner was refused bail earlier by an
order dated 10.05.2010 vide Cr.Misc. No. 2921 of
2010 on the ground that he has confessed to have
been involved in the killing of the driver and khalasi
of the vehicle.
Considering the same I am not inclined to
review the order.
The application is once again rejected.
Fahad. ( Anjana Prakash, J. )