IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.669 of 2010
RAM PADARATH YADAV @ PADDU YADAV
Versus
THE STATE OF BIHAR
-----------
05. 28.04.2011. Heard.
Regard being had to the evidence and
allegations, the court is not inclined to
grant bail to the appellant Ram Padarath
Yadav @ Paddu Yadav.
Prayer is dismissed.
However, if the appeal is not heard
in six months time from today, the appellant
may renew his prayer for bail again.
B.Kr. ( Dharnidhar Jha,J.)