Patna High Court – Orders
Ranju Devi vs The State Of Bihar And Anr. on 22 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44642 of 2010
RANJU DEVI
Versus
THE STATE OF BIHAR AND ANR.
-----------
4 22.4.2011 Heard learned counsel for the parties.
Different occasions for making
allegation may never be taken for cancellation
of bail granted to opposite party no.2.
Petitioner is advised to take initiative for
early disposal of the case.
Application for cancellation of bail is
rejected.
AI ( Mandhata Singh, J.)