High Court Patna High Court - Orders

Devendra Sahni @ Devendra Mallah @ … vs The State Of Bihar on 20 June, 2011

Patna High Court – Orders
Devendra Sahni @ Devendra Mallah @ … vs The State Of Bihar on 20 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.8065 of 2011
            DEVENDRA SAHNI @ DEVENDRA MALLAH @ RATNAKAR JE
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

3 20.06.2011 Heard learned counsel for the petitioner as well

as learned counsel for the state.

The alleged occurrence took place in the year,

2005 whereas the petitioner could be remanded in this case

on 04/09/2010. Admittedly, the petitioner is neither named in

the FIR nor anything has been recovered from his

possession. It appears from submission of the parties as

well as case diary that the name of this petitioner came in

the confessional statement of co-accused persons.

Learned counsel appearing for the petitioner

submits that except the so-called confessional statement of

co-accused, there is nothing against the petitioner. It is also

pointed out by him that some cases have been instituted

against the petitioner but as a matter of fact, the petitioner

has been made accused in almost all the above-said cases

without any material.

Considering the aforesaid facts and

circumstances of the case as well as submissions of the

parties, the petitioner, namely, Devendra Sahni @ Devendra

Mallah @ Ratnakar Je be released on bail on furnishing bail

bonds of Rs 10,000/- (ten thousand) with two sureties of the
2

like amount each in connection with Madhuban P.S. Case

No. 88 of 2005 to the satisfaction of Chief Judicial

Magistrate, East Champaran at Motihari subject to condition

that one of the sureties must be close relative of the

petitioner as well as holder of landed property.

AKV/-                           ( Hemant Kumar Srivastava,J.)