Patna High Court – Orders
Dhananjay Mandal @ Sukhara vs The State Of Bihar on 27 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.9355 of 2011
DHANANJAY MANDAL @ SUKHARA s/o Mahabir Mandal
Versus
THE STATE OF BIHAR
-----------
2/ 27.04.2011 Heard learned counsel for the petitioner and the State.
The petitioner was refused bail by order dated
14.05.2010 vide Cr. Misc. No.15958 of 2010 since there was direct
allegation against him of having fired at the deceased.
The informant during trial has supported this fact.
In view of such, I am not inclined to review the earlier
order.
Prayer for bail is once again rejected.
JA/- (Anjana Prakash,J.)