IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27072 of 2010
RAKESH KUMAR, SON OF LATE SHASHI BHUSHAN SINGH
Versus
STATE OF BIHAR
-----------
2. 11.08.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Section 395 of the Indian Penal Code.
By an order dated 31.3.2010, the petitioner was
refused bail vide Cr. Misc. 5263 of 2010 and in my view there is
no reason to review the said order.
In view of such, the application is once again
dismissed.
( Anjana Prakash, J.)
S.Ali