IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29975 of 2010
BIRJU SAHNI, S/o Lal Deo Sahni.
Versus
THE STATE OF BIHAR
-----------
02. 31.08.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 302 and 201 of the
Indian Penal Code and the charge-sheet has been
submitted under Sections 396 and 412 IPC.
Considering that the petitioner was refused
bail by order dated 04.01.2010 vide Cr.Misc. No.
27273 of 2009, I am not inclined to review the said
order. The prayer for bail is once again rejected.
(Anjana Prakash, J.)
Vikash/-