High Court Patna High Court - Orders

Surendra Pandey vs State Of Bihar on 8 July, 2008

Patna High Court – Orders
Surendra Pandey vs State Of Bihar on 8 July, 2008


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.52766 of 2007
SURENDRA PANDEY
Versus

STATE OF BIHAR

– – – –

6. 8.7.2008 Heard.

It is a renewal prayer, earlier being

rejected by annexure-1. The ground for bail

is that accused Bira Sah who was also found in

the same room from where 10 K.Gs. of Ganja was

recovered has been granted bail by a Bench of

This Court. I have perused the order passed in

Cr. Misc. No.6632 of 2008 and I find that the

submissions were completely misleading and

against the real fact on the basis of which

the Bench was led to pass that particular

order. As regards the present prayer, I am not

inclined to reconsider the same.

The petition is dismissed.

Kanth

( Dharnidhar Jha, J.)