Patna High Court – Orders
Devendra Yadav vs The State Of Bihar on 7 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12651 of 2010
DEVENDRA YADAV
Versus
THE STATE OF BIHAR
-----------
3. 7.7.2010. Heard.
In the light of the allegations which
directly appears against the petitioner of
firing a shot and killing the deceased, the
court is inclined to reject the prayer for bail
of the petitioner.
Petition is dismissed.
Let the learned trial Judge live up to
his own words.
( Dharnidhar Jha, J. )
B.Kr.