High Court Patna High Court - Orders

Gyan Chandra Mandal vs The State Of Bihar on 25 June, 2010

Patna High Court – Orders
Gyan Chandra Mandal vs The State Of Bihar on 25 June, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.14103 of 2010
                   GYAN CHANDRA MANDAL SON OF LATE PRABHU MANDAL
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

3. 25.6.2010 Heard learned Counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections 448, 341, 323, 325, 354, 379 and 307/34 of

the Indian Penal Code and 27 of the Arms Act.

The petitioner appears to have misused the privilege of

bail while on bail in the Criminal Appeal filed against his conviction

u/s.302 I.P.C.

In view of such, I am not inclined to grant bail to the

petitioner.

The prayer for bail is rejected.

The trial court is directed to expedite the trial and

conclude the same within a period of nine months from the date of

receipt of a copy of this order in view of the fact that the petitioner

is in custody since 6.1.2010.

( Anjana Prakash, J. )

Narendra/