IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24392 of 2008
AMITAB SAHNI @ AMITAB BACHCHAN SAHNI
Versus
STATE OF BIHAR
-----------
2. 9.7.2008 Prayer of the petitioner is for grant of bail in
Madhuban P.S.case No.36 of 2007 registered under Section 384
of the Indian Penal Code.
Mr.Shukla, appearing on behalf of the petitioner
draws my attention to the order dated 5.10.2007 passed in
Cr.Misc.No.33456 of 2007 and submits that petitioner was given
liberty to renew his prayer for bail after a period of four months.
He submits that the petitioner is in custody since more than
fifteen months and no progress has been made in the trial.
Mr.Nawal Kishore Prasad, Additional Public
Prosecutor, appears on behalf of the State.
Having heard learned Counsel for the party and
taking into consideration the facts and circumstances of the case,
I allow this application and direct that the petitioner, above
named, be enlarged on bail on furnishing personal bond of
Rs.10,000 (Ten thousand) with two sureties of the like amount
each to the satisfaction of Sub Divisional Judicial Magistrate,
Sikrahna at Motihari in Madhuban P.S.case No.36 of 2007.
(Chandramauli Kr.Prasad, J.)
Narendra/