Patna High Court – Orders
Chhotelal Ram vs State Of Bihar on 6 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.427 of 2009
CHHOTELAL RAM
Versus
STATE OF BIHAR
-----------
07. 06.09.2010 I. A. No. 1133 of 2010.
At present we do not find any reason for
reconsidering the prayer for bail on behalf of the
appellant, Chhotelal Ram, who is assailant of the
deceased.
The prayer for bail is rejected.
(Mridula Mishra, J.)
SKM (Dharnidhar Jha, J.)