Patna High Court – Orders
Ajay Musshar vs State Of Bihar on 11 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37726 of 2010
AJAY MUSSHAR
Versus
STATE OF BIHAR
-----------
4 11.4.2011 Heard learned counsel for the parties.
Looted Mobile of Dinanath has been
recovered from petitioner’s possession.
Hence, prayer for bail on behalf of
petitioner is rejected.
AI ( Mandhata Singh, J.)