Patna High Court – Orders
Jitendra Singh @ Gulli Singh vs The State Of Bihar on 29 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.20252 of 2011 Jitendra Singh @ Gulli Singh Versus The State Of Bihar -----------
2/ 29.6.2011 For the reasons disclosed therein, restoration petition is
allowed.
After having restored the main petition, I have heard
learned counsel for the petitioner on merits of Cr. Misc. No. 1249 of
2009 and find that the order refusing to discharge the petitioner has
been properly passed.
The petition (Cr. Misc. No. 1249 of 2009) is dismissed.
Anil/ ( Dharnidhar Jha, J.)