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)