IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33907 of 2011
=============================================
Birendra Kumar Yadav
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
2 25-10-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is one of the assailants of the deceased but
on head. Another one is Devendra Yadav who has been allowed
bail may not be said standing on footing of the petitioner.
Taking the same into consideration, prayer of the
petitioner for bail is rejected.
(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-