IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17883 of 2011
Arjun Sahani
Versus
The State Of Bihar
-----------
3/ 27.06.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
In the case of theft of informant’s Tata Sumo,
petitioner’s name appear in confession of co-accused, Rajesh
Sahani and remained in custody since 15.07.2010.
Taking that into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioner be enlarged on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the satisfaction
of J.M., Ist Class, Motihari, East-Champaran in connection
with Tr. No. 4566 of 2010 arising out of Harsidhi P.S. Case
No. 140 of 2010.
shail (Mandhata Singh, J.)