High Court Patna High Court - Orders

Gonaur Sahni @ Ravindra Sahni vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Gonaur Sahni @ Ravindra Sahni vs The State Of Bihar on 12 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.25686 of 2011
                              Gonaur Sahni @ Ravindra Sahni
                                           Versus
                                    The State Of Bihar
                                          -----------

03/ 12.10.2011 Heard learned counsel for the petitioner as well as

learned Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 28.5.2011 in a case

registered under sections 406, 420, 467, 468 and 471/34 of the IPC.

Learned counsel for the petitioner submits that the

petitioner and one Arun Rai have been made accused in the present

case and co-accused Arun Rai has already been granted privilege of

bail by the learned Sessions Judge itself. So far as the petitioner is

concerned, he has been implicated in this case as wife of the

petitioner had lodged Gaighat P.S. Case no. 70/2011 against co-

accused Arun Rai.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the

petitioner, Gonaur Sahni @ Ravindra Sahni, 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,

Muzaffarpur in Gaighat P.S. Case no. 71/2011.

      shahid                                      (Hemant Kumar Srivastava,J)