IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.19045 of 2011
Rajesh Kumar
Versus
The State Of Bihar
----------------------------------
4 27.9.2011 Heard learned counsel for the parties.
Petitioner has been found not only in
possession of stolen Bolero vehicle but with
some forged documents. His allegation may not
be equated with allegations of co-accused
Mahesh Sharma son of Ram Kaleshwar Sharma,
resident of village Bhithi, P.S. Goreakothi,
District Siwan who was allowed bail by another
Bench of this Court vide Cr.Misc.No. 3019 of
2011 while Mahesh Sharma son of Ram Kusheshwar
Sharma, resident of village Laggi, P.S.
Goriakothi, Distt. Siwan was leveled with same
allegations.
Considering the allegations, prayer for
bail is rejected.
AI ( Mandhata Singh, J.)