Patna High Court – Orders
Md.Haroon @ Md.Harun vs State Of Bihar on 9 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.19578 of 2010
MD. HAROON @ MD. HARUN
Versus
STATE OF BIHAR
-----------
6/ 09.12.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner is one of the miscreants who
assaulted the informant and took away his cash and
mobile due to non-payment of ransom is supported by
other witnesses also.
Considering the facts and circumstances of
the case, prayer of the petitioner for grant of
anticipatory bail is rejected.
Shail ( Mandhata Singh, J.)