IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.24764 of 2011
Bismillah @ Md. Bismillah son of Md. Ishhaque
Versus
The State Of Bihar
-----------
2/ 03.08.2011 Heard learned counsel for the petitioner, informant and
the State.
The petitioner was refused bail by order dated
15.02.2010 vide Cr. Misc. No.3791 of 2010 considering that there is
direct allegation against the petitioner of having fired at the
deceased.
Hence, I am not inclined to review the earlier order.
Prayer for bail is once again rejected.
Learned counsel for the informant undertakes to be
vigilant as and when the case is taken up.
JA/- (Anjana Prakash,J.)