Patna High Court – Orders
Umesh Ram vs The State Of Bihar on 29 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24045 of 2011
Umesh Ram
Versus
The State Of Bihar
----------------------------------
03. 29.08.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
An stolen motorcycle is recovered from
petitioner’s house, is told kept by him not entitled for bail.
Accordingly, petitioner’s prayer for regular
bail stands rejected.
Vikash (Mandhata Singh, J.)