High Court Patna High Court - Orders

Ashish Jha @ Ashish Kumar Jha vs The State Of Bihar on 10 August, 2011

Patna High Court – Orders
Ashish Jha @ Ashish Kumar Jha vs The State Of Bihar on 10 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.24011 of 2011
                               Ashish Jha @ Ashish Kumar Jha
                                            Versus
                                     The State Of Bihar


2/      10.08.2011

Heard learned counsel for the petitioner and learned

counsel for the State.

From the group of four including this petitioner, two

stolen motorcycles and from possession of this petitioner one

country made pistol, one cartridge and mobile without any paper

are recovered. Innocence is the defence about having no concern

with stolen motorcycle but without substance.

Considering the facts and circumstances of the case,

prayer of the petitioner for bail is rejected.

Shail                                         ( Mandhata Singh, J.)