High Court Patna High Court - Orders

Raju Sahani vs The State Of Bihar on 15 April, 2011

Patna High Court – Orders
Raju Sahani vs The State Of Bihar on 15 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.10964 of 2011
                            RAJU SAHANI SON OF JHOTI SAHANI..
                                             Versus
                                  THE STATE OF BIHAR .
                                           -----------

2. 15.04.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Taking into consideration that the name of

petitioner came in this case in confessional statement of co-

accused and the only material which has come against the

petitioner, in course of investigation that he had given

shelter to one co-accused after the alleged occurrence, let

the petitioner be released on bail on furnishing bail bonds of

Rs. 10,000/-(ten thousand) with two sureties of the like

amount each to the satisfaction of learned Chief Judicial

Magistrate Motihari, East Champaran in connection with

Kalyanpur P.S. Case No. 147 of 2009 arising out of Trial

No. 4482 of 2010.

( Hemant Kumar Srivastava, J.)
Devendra/