Patna High Court – Orders
Ravindra Rai@ Langra vs The State Of Bihar on 16 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27644 of 2011
Ravindra Rai@ Langra
Versus
The State Of Bihar
----------------------------------
02. 16.08.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Finding petitioner’s overt act in attack by a mob against
police, which was protesting accidental death of a boy, petitioner’s
prayer has already been refused, same is again refused with option to
renew his prayer after framing of the charge.
Vikash ( Mandhata Singh, J.)