Patna High Court – Orders
Manju Devi vs The State Of Bihar on 19 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20256 of 2011
Manju Devi
Versus
The State Of Bihar
----------------------------------
3 19.8.2011 Heard learned counsel for the parties.
One country made Pistol and stolen
Solar Battery, Potato is recovered from
petitioner’s house, in name of woman (lady) she
is not entitled for bail.
Taking the facts into consideration,
the prayer for bail is rejected.
However, petitioner may renew her
prayer after framing of charge.
AI ( Mandhata Singh, J.)