IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.22957 of 2011
Satish Kumar Singh
Versus
The State Of Bihar Through Vig
----------------------------------
2 5.8.2011 Heard learned counsel for the parties.
Learned counsel for the petitioner
failed to explain the excess property/asset of
Rs. 19,83,922/-though every effort is done by
him by showing the market value shown by the
vigilance of petitioner’s building excess,
purchase of Tractor after loan from bank and
some excess amount in price of land.
Hence, prayer for bail on behalf of
petitioner is rejected.
AI ( Mandhata Singh, J.)