IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.731 of 2010
Purshottam Pandey @ Pintu Pandey
Versus
State Of Bihar
6 12.9.2011
Heard learned counsel for the appellant and the
counsel appearing on behalf of the State on I.A. No. 1912 of
2011 whereby the appellant has renewed his prayer for bail.
Earlier the prayer for bail of the appellant was
refused on 7.9.2010. The appellant has renewed his prayer for
bail on the ground of his detention since 12.5.2008. The
A.T.M. card of the deceased was recovered from the person of
the appellant.
Considering the aforesaid facts, we are not
inclined to grant bail to the appellant for the present. The
prayer for bail is rejected. The appellant may renew his prayer
for bail after one year.
haque (Shyam Kishore Sharma, J)
( Sheema Ali Khan, J.)