High Court Patna High Court - Orders

Abhishek Raja Sahni @ Gunja Sahni vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Abhishek Raja Sahni @ Gunja Sahni vs The State Of Bihar on 12 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.19617 of 2011
                          ABHISHEK RAJA SAHNI @ GUNJA SAHNI
                                               Versus
                                       The State Of Bihar
                                             -----------

2 12-07-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Petitioner is languishing in jail custody since

06.03.2010 and except the criminal antecedent and confessional

statement, there is nothing against him and moreover, having

similar allegation, co-accused, Raja Paswan and Sahen Sah

have already been granted privilege of bail by this court, let the

petitioner, namely, Abhishek Raja Sahni @ Gunja Sahni be

released on bail on furnishing bail bonds of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with Didarganj P.S. Case No. 05 of 2010

corresponding to Sessions Trial No. 1401 of 2010 to the

satisfaction of A.D. & S.J.-I, Patna City, District-Patna.

AKV/-                                               ( Hemant Kumar Srivastava,J.)