IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30901 of 2011
Pintu Gupta @ Sunil, son of Mahinder Gupta
Versus
The State Of Bihar
-----------
3. 21.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 328, 307 and 379 of the Indian
Penal Code.
Considering that the petitioner has similar
antecedent of drugging the passengers and stealing their
belongings, I am not inclined to grant bail to the petitioner at
this stage.
The prayer for bail is rejected.
However, the petitioner may renew his prayer for
bail after framing of charge if his case is not bifurcated for
the purpose of commitment or charge.
( Anjana Prakash, J.)
S.Ali