High Court Patna High Court - Orders

Ravindra Rai @ Langra vs The State Of Bihar on 7 April, 2011

Patna High Court – Orders
Ravindra Rai @ Langra vs The State Of Bihar on 7 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.39862 of 2010
                                RAVINDRA RAI @ LANGRA
                                           Versus
                                  THE STATE OF BIHAR
                                            -----

04. 07.04.2011 Heard learned counsel for the petitioner and the state.

Accidental death of a boy was protested by villagers by

blockading the road, police party came to intervene, was attacked

injuring several police officials, one seriously, died later. Petitioner

is named with overt act not entitled for bail.

Accordingly, petitioner’s prayer for regular bail stands

rejected.

Vikash                                             (Mandhata Singh, J.)