Patna High Court – Orders
Chandrajit Paswan vs State Of Bihar on 10 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21540 of 2008
CHANDRAJIT PASWAN
Versus
STATE OF BIHAR
-----------
3/ 10.07.2008 Heard learned Counsel for the petitioner and learned
Counsel appearing on behalf of the State.
It appears from the report that the trial Court has taken all
steps including issuance of warrant and a letter to the director of health.
Only doctor remains to be examined.
Considering the report, I am not inclined to grant bail to the
petitioner. Accordingly his prayer for bail is rejected.
kksinha/ (Shyam Kishore Sharma, J.)