2008 INSC 0479 SUPREME COURT OF INDIA Manager Pandey Vs. State of Bihar & Anr. Crl.A.No.343 of 2008 (S.B.Sinha and V.S.Sirpurkar,JJ.) 18.02.2008 ORDER [Arising out of SLP(Crl.) No.1586/2005] 1. Leave granted. 2. Having heard the learned counsel for the parties and having gone through the reply affidavit filed by the DIG, Saran Range and the affidavit filed by respondent No.2, we are of the opinion that interest of justice would be sub served if the bail granted to respondent No.2 is cancelled and he is taken into custody immediately till the trial is over. We direct accordingly. The appeal is disposed of with the aforementioned direction. 1 SpotLaw