IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21432 of 2011
Mahendra Rai
Versus
The State Of Bihar
-----------
02. 19.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
There is specific allegation against this petitioner
also about taking away informant’s brother whose dead body
was found in morning. Documents are filed on behalf of
petitioner itself to show enmity in between the parties.
Parties are known to each other, their identification cannot
be doubted.
Accordingly, petitioner’s prayer for regular bail
stands rejected.
Vikash (Mandhata Singh, J.)