IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37518 of 2010
GAURI RAI SON OF SHRI CHENDESHWAR RAI
Versus
STATE OF BIHAR
-----------
2. 10.11.2010 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence u/s.364/34 of the Indian Penal Code.
By an order dated 17.5.2010 vide
Cr.Misc.No.16034 of 2010 the petitioner was refused bail
since he was named in the First Information Report as one
of the kidnappers and even the victim supported this fact.
In view of such, I am not inclined to review the said
order.
The prayer for bail is once again rejected.
Narendra/ ( Anjana Prakash, J. )