IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21824 of 2011
Swayambar Yadav @ Saroj Yadav
Versus
The State Of Bihar
-----------
02. 22.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner along with others is alleged for taking
away informant’s brother from the cricket field, who did not
return rather his dead body recovered in the next morning is
corroborated by other witnesses as observed by the
Additional Sessions Judge while refusing his bail, hence is
not entitled for bail.
Accordingly, petitioner’s prayer for regular bail
stands rejected.
Vikash (Mandhata Singh, J.)