IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.5 of 2010
RAM AWADHESH RAI
Versus
STATE OF BIHAR
-----------
4 7.3.2011 Heard learned counsel for the appellant and
learned counsel for the State in respect of IA No.360 of
2011 through which the appellant has renewed his prayer
for bail.
It appears that prayer of the appellant for
bail was rejected on merits on 15.2.2010. We find no
good reason to take a different view. The prayer is again
rejected at this stage.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
sk