High Court Patna High Court - Orders

Gawantar Sahani vs The State Of Bihar on 24 January, 2011

Patna High Court – Orders
Gawantar Sahani vs The State Of Bihar on 24 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.42776 of 2010

                      GAWANTAR SAHANI, son of Shyam Chandar Sahani, resident of
                     Village-Pakari, Maksudan, P.S. Lalganj, District-Vaishali
                                                        -------Petitioner
                                      Versus
                                THE STATE OF BIHAR
                                   -----------

02 24-01-2011 Heard Smt. Anuradha Singh, learned counsel for the

petitioner as well as Smt. Indu Bala Pandey, learned Addl.Public

Prosecutor.

The petitioner, who is in custody in Complaint Case

No.1134 of 2008 for the offences under Sections 498A and 379

of the Indian Penal Code since 21.9.2010, has prayed for grant

of bail.

Keeping in view the nature of accusation and period

of custody, let the petitioner above named be released on bail on

furnishing bail bond of Rs.10, 000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of learned Sub

Divisional Judicial Magistrate, Vaishali at Hajipur in connection

with Complaint Case No.1134 of 2008.

NKS/-                                           ( Rakesh Kumar, J.)