IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.593 of 2009
DHRUV PANDIT & ANR
Versus
THE STATE OF BIHAR
-----------
05/ 7th April 2011 Heard learned counsel for the appellant no.2,
Firoj Miya and learned counsel for the State in respect
of I.A. No.809/2011.
The prayer of this appellant for bail was
recently rejected on 13.09.2010 after noticing that he
was in custody for 22 months.
In view of the earlier order and the entire
facts and circumstances, prayer for bail is again
rejected at this stage.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
perwez