High Court Patna High Court - Orders

Kailu Mahto @ Kaila Bind vs The State Of Bihar on 20 September, 2011

Patna High Court – Orders
Kailu Mahto @ Kaila Bind vs The State Of Bihar on 20 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.11511 of 2011
                       Kailu Mahto @ Kaila Bind, S/o Pitamber Bind.
                                          Versus
                                    The State of Bihar
                                       --------------

03. 20.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Section 395 of the Indian Penal Code.

Considering that the petitioner was refused bail

on merits for having been identified by the informant

himself by order dated 30.03.2010, I am not inclined to

grant bail to the petitioner. The prayer for bail is rejected.

(Anjana Prakash, J.)
Vikash/-