IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.442 of 2008
CHANDRA BILASH SINGH @ CHANDRA VILASH SINGH & ANR
Versus
THE STATE OF BIHAR
-----------
4 21.09.2010 Reg:- I.A. No. 1272 of 2009
This interlocutory application had been
considered by order dated 18.11.2009 and an observation
was made for putting up this matter after ten months.
However, on perusal of the judgment and
reconsideration of the evidence on record, we do not feel
inclined to grant bail to appellant No.2 Ram Parvesh Singh
@ Ram Pravesh Singh for the present.
It is being rejected.
Akumar ( Mridula Mishra, J.)
( Dharnidhar Jha,J.)