High Court Patna High Court - Orders

Dharmendra Sahni vs State Of Bihar on 2 December, 2010

Patna High Court – Orders
Dharmendra Sahni vs State Of Bihar on 2 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24562 of 2010
                                  DHARMENDRA SAHNI
                                            Versus
                                     STATE OF BIHAR
                                             ---------

06/ 02.12.2010 Learned counsel for the petitioner is permitted to make

necessary correction in paragraph 10 of bail petition.

Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Admittedly, neither petitioner is named in the FIR nor in

statement of victim boy. It is also apparent from the submissions of

learned counsel for petitioner as well as learned P.P, that victim boy

has been recovered on the basis of disclosure made by another

accused and not by this petitioner. Furthermore, learned P.P, fairly

concedes this fact that ransom was demanded from a mobile which

belonged to one Amarjit Sahni and the said mobile set was being used

by one Dharmendra Sahni and not by the petitioner but the learned

Sessions Judge committed an error of record while passing the

impugned order.

It is admitted position that several co-accused have already

been granted privilege of bail. Sr. S.P, Muzaffarpur has reported that

petitioner has been made accused only in the present case and he does

not have criminal history of any other case which is evident from

letter of Sr. S.P, Muzaffapur vide letter no. 3205 dated 23.10.2010

which has been kept at flag ‘B’.

In the aforesaid circumstances, petitioner (Dharmendra

Sahni) is directed to be released on bail on furnishing bail bond of Rs
-2-

10,000-/ with two sureties of the like amount each to the satisfaction

of 7th Addl. Sessions Judge, Muzaffarpur in Sessions Trial

no.930/2009 arising out of Motipur P.S. Case no. 68/2009.

shahid                                         (Hemant Kumar Srivastava,J)