High Court Patna High Court - Orders

Purshottam Pandey @ Pintu Pandey vs State Of Bihar on 12 September, 2011

Patna High Court – Orders
Purshottam Pandey @ Pintu Pandey vs State Of Bihar on 12 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Appeal (DB) No.731 of 2010
                         Purshottam Pandey @ Pintu Pandey
                                       Versus
                                  State Of Bihar


6   12.9.2011

Heard learned counsel for the appellant and the

counsel appearing on behalf of the State on I.A. No. 1912 of

2011 whereby the appellant has renewed his prayer for bail.

Earlier the prayer for bail of the appellant was

refused on 7.9.2010. The appellant has renewed his prayer for

bail on the ground of his detention since 12.5.2008. The

A.T.M. card of the deceased was recovered from the person of

the appellant.

Considering the aforesaid facts, we are not

inclined to grant bail to the appellant for the present. The

prayer for bail is rejected. The appellant may renew his prayer

for bail after one year.

     haque                                   (Shyam Kishore Sharma, J)


                                                ( Sheema Ali Khan, J.)