IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41629 of 2010
UDESH SAHNI
Versus
STATE OF BIHAR
-----------
04. 08.04.2011 Heard learned counsel for the petitioner and the state.
Considering custody two of the co-accused persons are
allowed bail vide by different benches of this court, taking that
into consideration petitioner is also allowed the same privilege as
petitioner is in custody since 14.4.2008.
Having regard to the facts and circumstances of the case,
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 the 2nd Additional Sessions
Judge-Cum-Special Judge, N.D.P.S.,Darbhanga in connection
with G.O.Case No.07 of 2008, arising out of G.R.P.Rail,
Darbhanga P.S. Case No.26 of 2008.
Vikash ( Mandhata Singh, J.)