High Court Patna High Court - Orders

Pankaj Singh vs The State Of Bihar on 2 July, 2008

Patna High Court – Orders
Pankaj Singh vs The State Of Bihar on 2 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. APP (DB) No.490 of 2008
                                     PANKAJ SINGH
                                           Versus
                                  THE STATE OF BIHAR
                                         -----------

4 02.07.2008 Heard the learned counsel for the appellant, learned counsel

for the State and learned counsel for the informant in respect of the

appellant’s prayer for bail.

According to the eye witness, the appellant is the main

assailant of the deceased.

In the facts and circumstances of the case, the prayer for bail

of the appellant is rejected at this stage.

( Shiva Kirti Singh , J )

( Abhijit Sinha, J)

NKS/-