IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10815 of 2010
YOGENDRA CHAUDHARY @ YOGENDRA CHAUDHARY, SON OF LATE SHEO NARAYAN
CHAUDHARY, RESIDENT OF VILLAGE-KHORE, P.S. DARAULI, DISTRICT-SIWAN.
.....Petitioner.
Versus
THE STATE OF BIHAR .....Opposite Party.
For the Petitioner : Mr. Irshad Ahmad Khan (Adv.)
For the State : APP.
-----------
03/ 14.07.2010 Heard learned Counsel for the petitioner
and learned Counsel for the State.
The petitioner has prayed for bail. A
report has been called for and from the report
of Ist Additional Sessions Judge, Siwan, dated
29.05.2010 it appears that the case is pending
for argument and the case is likely to be
concluded.
Considering the facts and circumstances
of the case and report, I am not inclined to
grant bail to the above named petitioner.
Accordingly, his prayer for bail is rejected.
(Shyam Kishore Sharma, J.)
kksinha/