IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31555 of 2010
NIRJESH SINGH @ NAGA SINGH SON OF SRI SWARAJ SINGH
RESIDENT OF VILLAGE MOLDIYAR TOLA,P.S.MOKAMA,
DISTRICT PATNA
Versus
THE STATE OF BIHAR
---
For the petitioner : Mr.Arvind Kumar No.1
For the State : Mr.Addl.P.P.
———–
04/ 17.03.2011 Heard learned counsel for the
parties.
The petitioner seeks bail in Mokama
P.S.Case No. 178 of 2002.
From perusal of the impugned order it
appears that the petitioner is accused in
about 100 cases.
Considering the criminal antecedent
of the petitioner, I am not inclined to grant
bail to the petitioner. Accordingly, his
prayer for bail is rejected.
( Shyam Kishore Sharma, J.)
Tahir/-