IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.490 of 2008
PANKAJ SINGH
Versus
THE STATE OF BIHAR
-----------
4 02.07.2008 Heard the learned counsel for the appellant, learned counsel
for the State and learned counsel for the informant in respect of the
appellant’s prayer for bail.
According to the eye witness, the appellant is the main
assailant of the deceased.
In the facts and circumstances of the case, the prayer for bail
of the appellant is rejected at this stage.
( Shiva Kirti Singh , J )
( Abhijit Sinha, J)
NKS/-