IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11397 of 2011
RAVINDRA RAI
Versus
THE STATE OF BIHAR
-----------
2. 01.04.2011. The petitioner was one of the
petitioners before the learned Sessions
Judge when vide order dated 27.04.2010 the
anticipatory bail application of the
petitioner alongwith two others were
rejected by the learned Sessions Judge.
It appears that other two persons
have been granted anticipatory bail vide Cr.
Misc. No. 18368 of 2010.
In that view of the matter, let the
filing of certified copy of the impugned
order is dispensed with.
U. K. ( Dinesh Kumar Singh, J)