High Court Patna High Court - Orders

Pintu Kumar @ Ajay @ Pintu Mahto vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Pintu Kumar @ Ajay @ Pintu Mahto vs The State Of Bihar on 22 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.1218 of 2011
                          PINTU KUMAR @ AJAY @ PINTU MAHTO
                                                 Versus
                                      THE STATE OF BIHAR
                                               -----------

03/ 22.02.2011 Heard learned counsel for the petitioner as well as learned

A.P.P. appearing for the State.

At the very outset, learned counsel for the petitioner

submitted that name of the petitioner has come in the confessional

statement of co-accused Kamlesh Pawan who has been granted

privilege of bail by this court vide Cr. Misc. no. 28406/2009 but the

Computer section has reported that bail prayer of aforesaid Kamlesh

Pawan has been rejected vide order dated 5.11.2009 passed in Cr.

Misc. no. 28406/2009.

Learned counsel for the petitioner seeks time to clarify the

aforesaid ambiguity.

Let this matter be listed on 28.2.2011 along the record of

Cr. Misc. no. 28406/2009.

      shahid                                            (Hemant Kumar Srivastava,J)