IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.436 of 2007
MANOJ KUMAR TIWARI & ORS
Versus
STATE OF BIHAR
-----------
3 8-7-2008 Heard learned counsel for appellant no.1 and learned
counsel for the State in respect of I.A..No. 1066 of 2008 through
which the appellant has renewed his prayer for bail which was earlier
rejected on 9-4-2007.
Considering all the facts and circumstances, we are not
persuaded to take a different view in the matter. The prayer of
appellant no.1 for bail is again rejected at this stage.
(Shiva Kirti Singh,J)
(Abhijit Sinha,J)
Naresh