Patna High Court – Orders
Dhurandhar Rai & Ors vs The State Of Bihar on 26 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR APPL (DB) No 117 of 2010
Dhurandhar Rai & Ors
Versus
The State Of Bihar
-----------
5 26.07.2011 I A No 1434 of 2011
This application is on behalf of appellant Jitendra Rai.
This is his second application on merit seeking bail. We are not
inclined to take a different view of the matter.
Prayer for bail of appellant is rejected for the present as
the appellant has not even spent two years in custody as yet.
I A No 1434 of 2011 stands disposed of.
M.E.H./ (Navaniti Prasad Singh)
(Ashwani Kumar Singh)