IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24926 of 2008
JAWAHAR SAHNI
Versus
STATE OF BIHAR
-----------
2. 7.7.2008 Heard.
Regard being had to the fact that other
accused namely, Asharfi Sahni who happens to be
the full brother of the petitioner has been
granted bail for reasons as indicated in
Annexure-3, let the above named petitioner be
released from custody on furnishing bond of
Rs.10,000/-(ten thousand) with two sureties of
the like amount each to the satisfaction of
Chief Judicial Magistrate, Samastipur in Tajpur
P.S.Case no.56 of 2001.
( Dharnidhar Jha, J. )
B.Kr.