IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.444 of 2010
SHATRUGHAN SINGH @ SHATRUDHAN SINGH & ORS
Versus
STATE OF BIHAR
-----------
4. 11.4.2011 I.A.No. 791 of 2011
Heard Shri Virendra Kuar, learned counsel for the
appellant and Shri Ajay Mishra, learned A.P.P. for the State on
the renewal prayer for bail through the present interlocutory
application made on behalf of appellant No. 3 Jitendra Singh.
After having heard the arguments of both the sides
and in the light of the evidence, especially that of the Dr. P.W. 5
there is no merit in the present interlocutory application.
The renewal prayer is dismissed.
Kanth ( Dharnidhar Jha, J.)