High Court Patna High Court - Orders

Naresh Sahni &Amp; Anr vs State Of Bihar on 5 October, 2010

Patna High Court – Orders
Naresh Sahni &Amp; Anr vs State Of Bihar on 5 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.528 of 2007
                               NARESH SAHNI & ANR
                                         Versus
                                  STATE OF BIHAR
                                       -----------

6/ 5.10.2010 I.A. No. 993 of 2010

Appellant Naresh Sahni has filed this application for

granting bail in the light of the observation made in order dated

30.6.2010. At the relevant time, the bail was granted to another

appellant Arvind Sahni but prayer of this appellant was rejected as

he had not completed five years and it was three years’ less in

completion of five years. Now, the present application has been filed

after completion of five years in custody.

Considering this fact, prayer on behalf of the appellant is

allowed. During the pendency of the appeal, let appellant above

named be released on bail on furnishing bail bond of Rs.10000/(ten

thousand) with two sureties of the like amount each to the

satisfaction of Additional Sessions Judge – I, Begusarai in S.T. No.

237 of 2005.

Anil/
(Mridula Mishra, J.)

( Dharnidhar Jha, J.)