Patna High Court – Orders
Harendra Sahani vs The State Of Bihar on 20 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3357 of 2011
HARENDRA SAHANI, SON OF LATE BHAJAN SAHNI
Versus
THE STATE OF BIHAR
-----------
2. 20.4.2011 Heard learned counsel for the petitioner and the
State.
The petitioner was refused bail by an order dated
29.1.2010 passed in Cr. Misc. 41167 of 2009.
It has been submitted that even the Investigation
Officer has been examined, so, I am not inclined to consider the
merit of the case.
The application is once again rejected.
( Anjana Prakash, J.)
S.Ali