IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8735 of 2011
SHASHI YADAV, SON OF TOLA YADAV
Versus
THE STATE OF BIHAR
-----------
2. 27.4.2011 Heard learned counsel for the petitioner and the
State.
The petitioner was refused bail by an order dated
26.4.2010 since there was an allegation against the petitioner of
having fired at the deceased and learned counsel for the
Informant submits that in fact, till now three witnesses have
been examined after the charge was framed on 19.1.2011.
Since the case shows sufficient progress, I am not
inclined to review the earlier order.
The prayer for bail is once again rejected.
( Anjana Prakash, J.)
S.Ali