IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42547 of 2010
CHANDAN KUMAR SINGH
Versus
THE STATE OF BIHAR
-----------
3. 17.3.2011 Heard.
Regard being had to the recovery of a pistol with
three cartridges, the Court is not inclined to direct the release of
the petitioner on bail.
The prayer for bail is dismissed.
However, if the trial is not concluded in one year
from the first date of remand of the petitioner in the case, the
Chief Judicial Magistrate, Patna, shall release the petitioner on
bail on furnishing a bond to his own satisfaction in Patna
Kotwali P.S.Case No. 247 of 2010.
Kanth ( Dharnidhar Jha, J.)