High Court Patna High Court - Orders

Harendra Sahani vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Harendra Sahani vs The State Of Bihar on 20 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.3357 of 2011
                    HARENDRA SAHANI, SON OF LATE BHAJAN SAHNI
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2. 20.4.2011 Heard learned counsel for the petitioner and the

State.

The petitioner was refused bail by an order dated

29.1.2010 passed in Cr. Misc. 41167 of 2009.

It has been submitted that even the Investigation

Officer has been examined, so, I am not inclined to consider the

merit of the case.

The application is once again rejected.

( Anjana Prakash, J.)
S.Ali