High Court Patna High Court - Orders

Shatrughan Singh @ Shatrudhan … vs State Of Bihar on 11 April, 2011

Patna High Court – Orders
Shatrughan Singh @ Shatrudhan … vs State Of Bihar on 11 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. APP (SJ) No.444 of 2010
                 SHATRUGHAN SINGH @ SHATRUDHAN SINGH & ORS
                                           Versus
                                    STATE OF BIHAR
                                         -----------

4. 11.4.2011 I.A.No. 791 of 2011

Heard Shri Virendra Kuar, learned counsel for the

appellant and Shri Ajay Mishra, learned A.P.P. for the State on

the renewal prayer for bail through the present interlocutory

application made on behalf of appellant No. 3 Jitendra Singh.

After having heard the arguments of both the sides

and in the light of the evidence, especially that of the Dr. P.W. 5

there is no merit in the present interlocutory application.

The renewal prayer is dismissed.

        Kanth                                            ( Dharnidhar Jha, J.)