IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.502 of 2009
SANTOSH LAL @ SANTOSH KUMAR SINHA
Versus
THE STATE OF BIHAR
-----------
6 25-02-2011 Heard learned counsel for the appellant,
learned counsel for the State and learned counsel for the
informant in respect of I.A. No. 273/2011 through which
the appellant has renewed his prayer for bail on merits.
The prayer has been earlier rejected on two
occasions and we find no good ground to take a different
view in the matter. The prayer for bail is again rejected at
this stage.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
BKS/-