IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.304 of 2011
RAJNISH ANAND @ CHUNU LAL & ORS.
Versus
THE STATE OF BIHAR
-----------
4. 25.4.2011 The prayer for bail of the appellants was
considered on receipt of the lower court records.
Heard Shri Nand Kishore Prasad Sinha, learned
counsel for the appellants and Shri Ajay Mishra, learned A.P.P.
for the State.
Regard being had to the allegation and the support
coming from the evidence of two victims, the prayer for bail of
the appellants Rajnish Anand alias Chunu Lal, Pawan Lal and
Chhotu Lal is dismissed.
Kanth ( Dharnidhar Jha, J.)