IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.291 of 2007
UPENDRA PANDEY
Versus
STATE OF BIHAR
-----------
5. 8.7.2008. Heard learned counsel for the appellant and the learned
counsel for the State in respect of I.A. No.1084 of 2008 through which
the appellant has renewed his prayer for bail which was earlier
rejected on merits on 2.4.2007.
In the facts of the case, we find no good ground to take a
different view in the matter.
The prayer is again rejected at this stage.
(Shiva Kirti Singh,J)
(Abhijit Sinha,J)
P.S.