Patna High Court – Orders
Abhayanker Singh @ Panna Singh vs The State Of Bihar on 12 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.749 of 2011
Abhayanker Singh @ Panna Singh
Versus
The State Of Bihar
with
Criminal Appeal (DB) No.821 of 2011
Niranjan Singh
Versus
The State Of Bihar
4 12.9.2011
Heard learned counsel for the appellants and the
counsel appearing on behalf of the State.
These appeals have been put up under the heading
‘for orders’ for consideration of bail to the appellants.
The appellants have been described as the shooters
of the deceased.
Considering the allegations we are not inclined to
grant bail to the appellants. Their prayer for bail is rejected.
haque (Shyam Kishore Sharma, J)
( Sheema Ali Khan, J.)