IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.427 of 2009
Chhotelal Ram
Versus
State Of Bihar
----------------------------------
08. 20.09.2011 Heard learned counsel for the appellant and
learned counsel for the State.
I.A. No. 1960 of 2011
The present interlocutory application has
been filed for bail on behalf of sole appellant.
As per the allegation in evidence, the
appellant has killed his own brother.
Considering the aforesaid facts, the prayer
for bail was rejected on 06.09.2010. The prayer for bail
is again rejected.
(Shyam Kishore Sharma, J)
(Dinesh Kumar Singh, J)
Shageer