IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1430 of 2007
VIJAY NARAIN PANDEY
Versus
THE STATE OF BIHAR
-----------
5 10.07.2008 Heard learned counsel for the appellant and learned
counsel for the State in respect of prayer of the appellant for
bail. The lower court records have been received.
It has been submitted that the informant, who is the son
of the deceased is the sole eye witness and it is doubtful that he
would have been spared by several accused persons if he was
present near the place of occurrence. Considering that the
allegation of firing and causing death is attributed to this
appellant, his prayer for bail is rejected at this stage.
(Shiva Kirti Singh, J.)
(Abhijit Sinha, J.)
Spd/-