IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18126 of 2011
Tribhuwan Bind
Versus
The State Of Bihar
-----------
03. 04.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
There is no substance in the submission made on
behalf of the learned counsel for petitioner that police
supplied rifles were forcibly kept in petitioner’s house rather
makes the allegation serious; license is not allowed for such
rifle, so petitioner deserve no bail.
Accordingly, petitioner’s prayer for regular bail
stands rejected.
Vikash (Mandhata Singh, J.)