IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.966 of 2009
MANGRU PANDIT
Versus
STATE OF BIHAR
-----------
6. 14.9.2010 I.A.No. 1325 of 2010
Heard counsel for the appellant and counsel for the
State.
The appellant Mangru Pandit is the assailant of the
deceased as per the evidence of witnesses as also corroborated
by the medical evidence. He has remained in custody only for
one year. We do not feel inclined to grant bail to him.
The prayer for bail is rejected.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth