High Court Patna High Court - Orders

Vikram Kumar @ Vikram Sahni vs The State Of Bihar on 13 April, 2011

Patna High Court – Orders
Vikram Kumar @ Vikram Sahni vs The State Of Bihar on 13 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.35230 of 2010
                         VIKRAM KUMAR @ VIKRAM SAHNI
                                    Versus
                              THE STATE OF BIHAR
                                 -----------

2 13.4.2011 Heard learned counsel for the petitioner and

learned APP for the State.

The Court has already considered all the aspects

including the material and evidence which was available against

the petitioner. The prayer for bail of the petitioner had been

rejected on 27.11.2009. The situation is not different even today.

Merely because the petitioner is in judicial custody for some time

it does not create a right for release him on bail.

In view of above the prayer for bail is rejected this

time also.

RPS                              (Ajay Kumar Tripathi,J.)