High Court Patna High Court - Orders

Dhurandhar Rai & Ors vs The State Of Bihar on 26 July, 2011

Patna High Court – Orders
Dhurandhar Rai & Ors vs The State Of Bihar on 26 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR APPL (DB) No 117 of 2010
                             Dhurandhar Rai & Ors
                                    Versus
                               The State Of Bihar
                                   -----------

5 26.07.2011 I A No 1434 of 2011

This application is on behalf of appellant Jitendra Rai.

This is his second application on merit seeking bail. We are not

inclined to take a different view of the matter.

Prayer for bail of appellant is rejected for the present as

the appellant has not even spent two years in custody as yet.

I A No 1434 of 2011 stands disposed of.

    M.E.H./                                   (Navaniti Prasad Singh)


                                              (Ashwani Kumar Singh)