High Court Patna High Court - Orders

Pintu Gupta @ Sunil vs The State Of Bihar on 21 September, 2011

Patna High Court – Orders
Pintu Gupta @ Sunil vs The State Of Bihar on 21 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.30901 of 2011
                         Pintu Gupta @ Sunil, son of Mahinder Gupta
                                             Versus
                                     The State Of Bihar
                                           -----------

3. 21.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under Sections 328, 307 and 379 of the Indian

Penal Code.

Considering that the petitioner has similar

antecedent of drugging the passengers and stealing their

belongings, I am not inclined to grant bail to the petitioner at

this stage.

The prayer for bail is rejected.

However, the petitioner may renew his prayer for

bail after framing of charge if his case is not bifurcated for

the purpose of commitment or charge.

( Anjana Prakash, J.)
S.Ali