High Court Patna High Court - Orders

Mahendra Rai vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Mahendra Rai vs The State Of Bihar on 19 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.21432 of 2011
                                       Mahendra Rai
                                           Versus
                                     The State Of Bihar
                                          -----------

02. 19.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

There is specific allegation against this petitioner

also about taking away informant’s brother whose dead body

was found in morning. Documents are filed on behalf of

petitioner itself to show enmity in between the parties.

Parties are known to each other, their identification cannot

be doubted.

Accordingly, petitioner’s prayer for regular bail

stands rejected.

Vikash                                                   (Mandhata Singh, J.)