IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19936 of 2011
Shyamdeo Paswan
Versus
The State Of Bihar
-----------
2/ 29.6.2011 Heard.
The prayer for bail of the petitioner has recently been
rejected on 18.3.2011. Submission is that the court had made certain
observation but, there is no record of that. It may be an invention of
the counsel for filing fresh application. However, considering the
facts of the case and recent rejection of the prayer for bail, the court
is not inclined to re-consider the prayer.
The petition stands dismissed.
However, the prayer of the petitioner may be considered
after the informant of the case is examined in trial.
Anil/ ( Dharnidhar Jha, J.)