Patna High Court – Orders
Pawan Mandal vs State Of Bihar on 26 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26472 of 2010
PAWAN MANDAL
Versus
STATE OF BIHAR
-----------
2 26.8.2010 Heard learned counsel for the parties.
Enmity is admitted in between the
parties followed by allegation of assault at
petitioner’s hand also and identification by the
informant.
In the facts of the case, prayer for
anticipatory bail on behalf of petitioner is
rejected.
AI ( Mandhata Singh, J.)