High Court Patna High Court - Orders

Pramod Pandit vs State Of Bihar on 6 September, 2011

Patna High Court – Orders
Pramod Pandit vs State Of Bihar on 6 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Criminal Appeal (DB) No.761 of 2009
                                  Pramod Pandit
                                      Versus
                                State Of Bihar
                       ----------------------------------

I.A.No. 1425 of 2011
06/ 06.09.2011 This Interlocutory Application has

been filed on behalf of the appellant

whereby he has renewed his prayer for bail

on the ground that he is in custody since

August, 2007 and also that no specific role

has been attributed to him.

Heard Sri Krishna Prasad Singh,

Senior Advocate for the appellant and

Mr.Ashwini Kumar Sinha, learned A.P.P. for

the State.

The victim was recovered by the

Police when he was carried through a Bolero

in which the appellant was present.

Considering the allegation, we are not

inclined to reconsider the prayer for bail

of the appellant. Accordingly, his prayer

for bail is again rejected.

I.A.No. 1425 of 2011 thus stands

dismissed.

(Shyam Kishore Sharma, J.)

Tahir/- (Sheema Ali Khan,J.)
2