IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.446 of 2009
BHOLA PASWAN
Versus
STATE OF BIHAR
-----------
4 16-03-2011 Heard learned counsel for the appellant and
learned counsel for the State in respect of I.A. no.2431/
2010 through which the appellant has renewed his prayer
for bail which was earlier rejected on merits on
9-9-2009.
There is direct allegation against the appellant
of firing at the chest causing death.
In the facts of the case, prayer of the appellant
for bail is again rejected at this stage.
(Shiva Kirti Singh, J.)
BKS/- (Gopal Prasad, J.)