IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.104 of 2010
Badhu Mandal
Versus
The State Of Bihar
-----------
6. 13.7.2011 I.A.No. 489 of 2011
This is an application renewing the prayer for bail
by appellant Badhu Mandal whose prayer for bail was earlier
rejected by order dated 10.5.2010.
Considering the evidence which has been
discussed in that particular order dated 10.5.2010 and further
considering that the appellant was chased and apprehended by
the police while he was attempting along with the fellow
criminals to flee away with the vehicle, the Court is not inclined
to direct his release on bail.
This interlocutory application is dismissed.
Kanth ( Dharnidhar Jha, J.)