Patna High Court – Orders
Jodhan Sahni vs The State Of Bihar on 5 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.268 of 2011
JODHAN SAHNI
Versus
THE STATE OF BIHAR
-----------
02/ 5th April 2011 This appeal is admitted for hearing. Call for
the lower court records.
Considering the direct allegation that this
appellant fired at the deceased and the evidence on
record, prayer for bail is rejected at this stage.
(Shiva Kirti Singh, J.)
perwez (Gopal Prasad, J.)