IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35230 of 2010
VIKRAM KUMAR @ VIKRAM SAHNI
Versus
THE STATE OF BIHAR
-----------
2 13.4.2011 Heard learned counsel for the petitioner and
learned APP for the State.
The Court has already considered all the aspects
including the material and evidence which was available against
the petitioner. The prayer for bail of the petitioner had been
rejected on 27.11.2009. The situation is not different even today.
Merely because the petitioner is in judicial custody for some time
it does not create a right for release him on bail.
In view of above the prayer for bail is rejected this
time also.
RPS (Ajay Kumar Tripathi,J.)