IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.11511 of 2011
Kailu Mahto @ Kaila Bind, S/o Pitamber Bind.
Versus
The State of Bihar
--------------
03. 20.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Section 395 of the Indian Penal Code.
Considering that the petitioner was refused bail
on merits for having been identified by the informant
himself by order dated 30.03.2010, I am not inclined to
grant bail to the petitioner. The prayer for bail is rejected.
(Anjana Prakash, J.)
Vikash/-