Patna High Court – Orders
Bablu Mahto vs The State Of Bihar on 3 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.27513 of 2010
Bablu Mahto SON OF RAM BILASH MAHTO RESIDENT
OF NANDPUR, P.S. TEGHRA, DISTRICT BEGUSARAI.
Versus
The State Of Bihar
----------------------------------
4 03/08/2011 Heard learned counsel for the petitioner and
learned A.P.P. for the State.
This matter has already been considered earlier
and for the reasons recorded therein the bail application
of the petitioner has been rejected. No fresh ground is
made out.
Prayer for bail of the petitioner is rejected again
for the second time over.
AMIN/ (Ajay Kumar Tripathi, J.)