Patna High Court – Orders
Chunchun Yadav vs The State Of Bihar on 5 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.889 of 2011
Chunchun Yadav
Versus
The State Of Bihar
-----------
2/ 5.8.2011 This appeal shall be heard. Call for the lower court
records.
As regards prayer for bail, after hearing learned counsel
for the appellant and considering the evidence, specially, that of the
doctor discussed at page 6 of the judgment, I am not inclined to
direct release of the appellant.
Prayer for bail is rejected.
Anil/ ( Dharnidhar Jha, J.)