High Court Patna High Court - Orders

Ram Awadhesh Rai vs State Of Bihar on 7 March, 2011

Patna High Court – Orders
Ram Awadhesh Rai vs State Of Bihar on 7 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.5 of 2010
                               RAM AWADHESH RAI
                                         Versus
                                  STATE OF BIHAR
                                       -----------

4 7.3.2011 Heard learned counsel for the appellant and

learned counsel for the State in respect of IA No.360 of

2011 through which the appellant has renewed his prayer

for bail.

It appears that prayer of the appellant for

bail was rejected on merits on 15.2.2010. We find no

good reason to take a different view. The prayer is again

rejected at this stage.

(Shiva Kirti Singh, J.)

(Gopal Prasad, J.)

sk