High Court Patna High Court - Orders

Harendra Prasad vs The State Of Bihar &Amp; Ors on 27 October, 2010

Patna High Court – Orders
Harendra Prasad vs The State Of Bihar &Amp; Ors on 27 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.38138 of 2010
                                 HARENDRA PRASAD
                                      Versus
                            1. THE STATE OF BIHAR
                            2. Brijesh Kumar Mahton @ Brajesh Mahton
                                     -------

2/ 27.10.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Assault by means of Bhala is stressed only for

cancellation of bail which has already been discussed. Finding no

substance, Opposite Party no. 2 was allowed to remain on bail so

granted to him by the Police.

Accordingly, the modification application is dismissed.

shail                                         (Mandhata Singh, J.)