IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1031 of 2009
VIJAY KUMAR PANDIT @ VIJAY PANDIT
Versus
STATE OF BIHAR
-----------
6 22/04/2011 I.A. No. 898 of 2011
Heard learned counsel for the appellant and
learned APP for the State.
This interlocutory application has been filed
for grant of bail to the appellant.
Earlier prayer for bail of the appellant was
rejected vide order dated 11.3.2010.
A person staying in one of the hotels at Patna
was killed and his belongings including a wrist watch
were looted. In course of investigation appellant’s name
came on the basis of confessional statement of co-
accused Franki Das- a waiter of the hotel. The wrist
watch of the deceased was seized on the basis of
confessional statement of co-accused from the
appellant. That wrist watch was put on test
identification parade and the same was identified by the
wife of the deceased.
No doubt the appellant is in custody since
6.12.2006 but considering the allegation and evidence
against him, we are not inclined to take a different view
from the earlier.
2
Accordingly, prayer for bail of the petitioner is
again rejected.
I. A. No. 898 of 2011 stands dismissed.
(Shyam Kishore Sharma, J.)
(Gopal Prasad, J.)
avin