IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33798 of 2011
Sheo Kumar Sahani
Versus
The State Of Bihar
----------
02/ 08.11.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 18.12.2010 in a case
initially, registered under sections 387, 307/34 of the IPC and 27 of
the Arms Act but subsequently, section 302 of the IPC was also
added.
Petitioner is not named in the first information report and it
appears from perusal of the impugned order that in course of
investigation, name of this petitioner surfaced and it came to light that
the petitioner used to supply fire arms to hard core criminals and also
used to pass secret information of victim of this case to other co-
accused.
Learned counsel for the petitioner submits that, co-accused
Chitranjan Tiwari and some others have already been granted
privilege of bail by another bench of this court.
Considering the above stated facts and circumstances as
well as submissions of the parties, let the petitioner, Sheo Kumar
Sahani, be released on bail on furnishing bail bonds of Rs 10,000/-
with two sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, Motihari, East Champaran in Motihari
(Town) P.S. Case no. 101/2010.
shahid (Hemant Kumar Srivastava,J)