IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35240 of 2010
MANGAL HARIJAN, S/o Late Tale Harijan.
Versus
THE STATE OF BIHAR
-----------
02. 24.09.2010 Let the filing of the certified copy of the
impugned order be dispensed with.
Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 25(1-B) A and 35 of the Arms
Act.
The petitioner was refused bail on merits by
order dated 22.03.2010 vide Cr. Misc. No. 1660 of 2010
and I see no reason to review the said order. The prayer for
bail is once again rejected.
(Anjana Prakash, J.)
Vikash/-