IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26179 of 2010
HARE RAM YADAV
Versus
STATE OF BIHAR
------
4/ 10.12.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is one of the nine assailants. Defence is of his
being a student not present at the place of occurrence rather at
Nawada that is not believed by the learned Sessions Judge and in my
view also, it is not the stage to take into consideration the alibi.
Considering the facts and circumstances of the case,
prayer of the petitioner for grant of anticipatory bail is rejected.
However, petitioner is directed to surrender before the
Court below and pray for regular bail.
shail (Mandhata Singh, J.)