High Court Patna High Court - Orders

Rajendra Rai vs State Of Bihar on 9 September, 2010

Patna High Court – Orders
Rajendra Rai vs State Of Bihar on 9 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. APP (DB) No.1304 of 2008
                                  RAJENDRA RAI
                                       Versus
                                 STATE OF BIHAR
                                     -----------

6. 9.9.2010 I.A.No. 506 of 2010

Heard counsel for the appellant and counsel for the

State.

Prayer for bail on behalf of the appellant had

earlier been rejected considering the evidence of the witnesses as

well as the medical evidence. That situation still exists and the

period of custody is also not sufficient for considering grant of

bail to the appellant.

The prayer for bail is rejected.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth