IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31686 of 2011
=============================================
Shailendra Mahto
…. …. Petitioner/s
Versus
The State of Bihar
…. …. Opposite Party/s
2 15-10-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Multiple fire arm injuries have been caused by
accused persons including this petitioner not entitled for bail.
Taking the same into consideration, prayer of the
petitioner for bail is rejected.
However, petitioner may renew his prayer for bail
after framing of the charge in the case.
(Mandhata Singh, J.)
Shailendra Bhushan
Prasad/-