IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19207 of 2011
Shivdani Sahni
Versus
The State Of Bihar
-----------
3. 16.09.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Although the petitioner is languishing in jail custody since
14.09.2010 but taking into consideration that one countrymade double
barrel gun, two countrymade rifles, 6 round revolvers, one countrymade
pistol and 6 cartridges alongwith charger containing 10 live cartridges
and two empty cartridges were recovered from the house of petitioner, I
do not think it proper to release him on bail.
Accordingly, prayer for bail of the petitioner in connection
with Teghra P.S. Case No. 09 of 2008 is here by rejected. However, the
trial Court is directed to conclude the trial of the petitioner within 6
months from the date of the receipt of this order and if the trial of the
petitioner is not concluded within above stated period, the petitioner
may renew his prayer for bail.
Let this order be communicated through fax at the cost of
the petitioner.
(Hemant Kumar Srivastava, J.)
Saif /-