IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15795 of 2011
Rabindra Choudhary @ Ravindra Choudhary
Versus
The State Of Bihar
-----------
3/ 27.7.2011 Heard.
Regard being had to the report at Flag A and considering
that the petitioner is the assailant of the deceased, prayer for bail is
rejected.
However, if the trial is not concluded within nine months
from the date of receipt/production of a copy of the present order
before the court below, the court below shall grant bail to the
petitioner on execution of a bond to its own satisfaction with an
explanation to this court as to why it could not conclude the trial.
Anil/ ( Dharnidhar Jha, J.)