Patna High Court – Orders
Chhechhan Rai vs State Of Bihar on 22 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1297 of 2010
CHHECHHAN RAI
Versus
STATE OF BIHAR
-----------
5 22-2-2011 Heard learned counsel for the appellant, learned
counsel for the State and learned counsel for the informant.
Considering that the appellant is alleged to be the
sole shooter of the deceased and the medical evidence, the
prayer for bail is rejected at this stage.
( Shiva Kirti Singh, J.)
( Gopal Prasad,J)
Naresh