Patna High Court – Orders
Anoj Yadav vs The State Of Bihar on 12 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.436 of 2011
Anoj Yadav
Versus
The State Of Bihar
4 12.9.2011
Heard learned counsel for the appellant, the A.P.P.
representing the State and the counsel appearing on behalf of
the informant.
According to the allegations the appellant is the
shooter and assailant of the deceased.
Considering the facts and circumstances of the
case, presently we are not inclined to grant bail to the
appellant. The prayer for bail is rejected.
haque (Shyam Kishore Sharma, J)
( Sheema Ali Khan, J.)