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/