IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1218 of 2011
PINTU KUMAR @ AJAY @ PINTU MAHTO
Versus
THE STATE OF BIHAR
-----------
03/ 22.02.2011 Heard learned counsel for the petitioner as well as learned
A.P.P. appearing for the State.
At the very outset, learned counsel for the petitioner
submitted that name of the petitioner has come in the confessional
statement of co-accused Kamlesh Pawan who has been granted
privilege of bail by this court vide Cr. Misc. no. 28406/2009 but the
Computer section has reported that bail prayer of aforesaid Kamlesh
Pawan has been rejected vide order dated 5.11.2009 passed in Cr.
Misc. no. 28406/2009.
Learned counsel for the petitioner seeks time to clarify the
aforesaid ambiguity.
Let this matter be listed on 28.2.2011 along the record of
Cr. Misc. no. 28406/2009.
shahid (Hemant Kumar Srivastava,J)