IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.52766 of 2007
SURENDRA PANDEY
Versus
STATE OF BIHAR
– – – –
6. 8.7.2008 Heard.
It is a renewal prayer, earlier being
rejected by annexure-1. The ground for bail
is that accused Bira Sah who was also found in
the same room from where 10 K.Gs. of Ganja was
recovered has been granted bail by a Bench of
This Court. I have perused the order passed in
Cr. Misc. No.6632 of 2008 and I find that the
submissions were completely misleading and
against the real fact on the basis of which
the Bench was led to pass that particular
order. As regards the present prayer, I am not
inclined to reconsider the same.
The petition is dismissed.
Kanth
( Dharnidhar Jha, J.)