IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29915 of 2011
=============================================
1. Dinesh Ram
2. Bambholi Sharma
…. …. Petitioner/s
Versus
The State of Bihar
…. …. Opposite Party/s
=============================================
2 22-09-2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Without considering the merit of the case finding
petitioners absconder, their prayer for bail is rejected at the stage.
However, petitioners may renew their prayer for bail
after framing of charge.
(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-