Patna High Court – Orders
Shekhar Choudhary vs The State Of Bihar on 11 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15540 of 2011
Shekhar Choudhary
Versus
The State Of Bihar
-----------
3/ 11.07.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Recovered motorcycle is claimed of being petitioner’s
neighbour but without relevant documents.
Having considered the facts and circumstances of the
case, prayer of the petitioner for bail is rejected.
Shail ( Mandhata Singh, J.)