IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.125 of 2010
VIVEKANAND SINGH @ VIVEKA PAHALWAN & ANR
Versus
STATE OF BIHAR
-----------
05. 27.10.2010 I. A. No. 1929 of 2010
Prayer for bail on behalf of the appellant,
Vivekanand Singh @ Viveka Pahalwan has earlier
been rejected by Order, dated 22.02.2010.
By filing this application, it has been
renewed.
Considering the evidence of P.W.s 1, 2, 3, 7
an 8 and also the period, for which he has remained
in custody, we do not feel inclined to grant him bail.
Hence, prayer for bail is rejected.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
SKM