High Court Patna High Court - Orders

Bablu Mahto vs The State Of Bihar on 3 August, 2011

Patna High Court – Orders
Bablu Mahto vs The State Of Bihar on 3 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellanious No.27513 of 2010

                  Bablu Mahto SON OF RAM BILASH MAHTO RESIDENT
                  OF NANDPUR, P.S. TEGHRA, DISTRICT BEGUSARAI.
                                             Versus
                                      The State Of Bihar
                                ----------------------------------

4 03/08/2011 Heard learned counsel for the petitioner and

learned A.P.P. for the State.

This matter has already been considered earlier

and for the reasons recorded therein the bail application

of the petitioner has been rejected. No fresh ground is

made out.

Prayer for bail of the petitioner is rejected again

for the second time over.

    AMIN/                         (Ajay Kumar Tripathi, J.)