IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33619 of 2011
=============================================
Chandan Kumar Singh
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
2 24-10-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
There can be no excuse basing submission that the
petitioner took lift on the vehicle as was to go Nepal in marriage
because of the reason that vehicle was stolen one and there was no
occasion of its running without cause on road.
Considering the facts and circumstances of the case,
prayer of the petitioner for bail is rejected.
(Mandhata Singh, J)
Narendra Kumar/-