High Court Patna High Court - Orders

Batahu Sahni @ Bataha Sahni vs The State Of Bihar on 30 March, 2011

Patna High Court – Orders
Batahu Sahni @ Bataha Sahni vs The State Of Bihar on 30 March, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.9253 of 2011
                                  BATAHU SAHNI @ BATAHA SAHNI
                                                Versus
                                        THE STATE OF BIHAR
                                               -----------

2 30.03.2011 Heard.

Petitioner is languishing in jail custody since 05.02.2010 in

connection with Bochaha P.S. Case No.16 of 2010 registered under

Section 399, 402 of the I.P.C. and various provisions of the Arms Act on

the allegation that he along with other accused had assembled to make

preparation for committing dacoity and on search, one country made

loaded pistol along with one life cartridge and two mobile sets were

recovered from his possession.

Taking into consideration the period of detention as well as

this aspect of the matter that having more or less, similar co-accused

persons have already been granted privilege of bail, let the petitioner be

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

with two sureties of the like amount each to the satisfaction of learned

Chief Judicial Magistrate, Muzaffarpur in connection with above stated

Bochaha P.S. Case No.16 of 2010.

(Hemant Kumar Srivastava, J.)
PN