Patna High Court – Orders
Bela Singh vs The State Of Bihar on 18 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39761 of 2010
BELA SINGH
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.41755 of 2010
RAMPATI SINGH
Versus
STATE OF BIHAR
-----------
3 18.4.2011 Heard learned counsel for the parties.
Both petitioners are among three who
shot firing upon the deceased resulted into his
death are not entitled for bail even after
considering their custody since 12.12.2009 and
10.3.2010 respectively.
Hence, prayer for bail on behalf of
petitioners is rejected.
AI ( Mandhata Singh, J.)