Patna High Court – Orders
Ashok Yadav vs The State Of Bihar on 21 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35927 of 2011
Ashok Yadav
Versus
The State Of Bihar
----------------------------------
2 21.10.2011 Heard counsel for the parties.
Keeping in view of allegation,
petitioner’s prayer for bail earlier has been
refused by this Court. Now I find no
justification to allow the petitioner on bail
considering his custody since 17.8.2010.
Hence, prayer for bail on behalf of
petitioner is again rejected.
AI ( Mandhata Singh, J.)