High Court Patna High Court - Orders

Khuso Sahni vs State Of Bihar on 5 October, 2010

Patna High Court – Orders
Khuso Sahni vs State Of Bihar on 5 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.27775 of 2010
             KHUSO SAHNI, son of Budhnath Sahni, resident of
             Kataria, P.S. Kursela, District Katihar
                                   Versus
                               STATE OF BIHAR
                                -----------

3. 5.10.2010 Having heard counsel for the

petitioner and the counsel for the State as

also taking into account that the petitioner

is having criminal antecedent of being

accused in at least three cases, this Court

is not inclined to grant bail to the

petitioner for the present. His prayer for

bail, therefore, is rejected for the

present.

The petitioner, however, may renew

his prayer for bail after completing one

year of his judicial custody from today.

(Mihir Kumar Jha,J.)

Surendra/