High Court Patna High Court - Orders

Hira Lal Mehta vs The State Of Bihar on 4 August, 2011

Patna High Court – Orders
Hira Lal Mehta vs The State Of Bihar on 4 August, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Appeal (SJ) No.186 of 2011
                                   Hira Lal Mehta
                                        Versus
                               The State Of Bihar
                           ----------------------------------

3. 4.8.2011 The prayer for bail of the appellant Hira Lal

Mehta has been considered on receipt of the lower court

records.

Considering the evidence of the prosecutrix and

circumstances appearing from the evidence of other witnesses,

the prayer for bail of the appellant is dismissed.

     Kanth                                        ( Dharnidhar Jha, J.)