High Court Patna High Court - Orders

Binod Kumar @ Binod Singh @ Guddu … vs The State Of Bihar on 25 June, 2010

Patna High Court – Orders
Binod Kumar @ Binod Singh @ Guddu … vs The State Of Bihar on 25 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.3565 of 2010
                     BINOD KUMAR @ BINOD SINGH @ GUDDU SINGH
                            S/o Lalbahadur Singh @ Munilal Singh resident of village
                                     Narha (Bairdah) P.S. Raghopur Dist. Supaul
                                                       Petitioner
                                                Versus
                          STATE OF BIHAR                          Opp. Party
                                              -----------

04/ 25.06.2010 Heard learned counsel for the petitioner and the State.

The petitioner is languishing in bail in a case registered

under the Arms Act in which a country made loaded pistol has been

recovered.

It is submitted by learned counsel for the petitioner that

the he is in custody since 21.11.2008.The criminal antecedent report at

flag “A” reflects that petitioner is involved in six other cases.

In view of the criminal antecedent of the petitioner, I am not

inclined to grant bail to the petioner at present. The prayer for bail is

rejected.

However, if the trial is not concluded within nine months,

the petitioner will be at liberty to renew his prayer for bail.

      shahid                                                     (Dinesh Kumar Singh,J)