IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29343 of 2010
RANJAN RAI @ RANJAN ROY SON OF MITHILESH RAI
Versus
STATE OF BIHAR
-----------
2. 30.8.2010 Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Sections 307, 324 and 447 of the Indian Penal
Code.
Considering that the petitioner has been refused bail
by an order dated 23.1.2010 vide Cr.Misc.No.1450 of 2010 and I
see no reason to review my earlier order since just because a
certain number of witnesses have been examined.
The prayer for bail is once again rejected.
( Anjana Prakash, J. )
Narendra/