High Court Patna High Court - Orders

Rabindra Choudhary @ Ravindra … vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Rabindra Choudhary @ Ravindra … vs The State Of Bihar on 27 July, 2011
                 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.)