IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33666 of 2010
SHAMBHU SINGH S/O LATE GOLHI SINGH
Versus
THE STATE OF BIHAR
-----------
3. 08.10.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case
instituted for the offence under Sections 147, 148,
149, 341, 323, 324 and 307 of the Indian Penal
Code.
Considering that the petitioner was
refused bail earlier by an order dated 26.7.2010
vide Cr.Misc. No. 19806 of 2010 on merits, I am
not inclined to interfere in my earlier order.
The application is once again rejected.
Fahad. ( Anjana Prakash, J. )