High Court Patna High Court - Orders

Amitab Sahni vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Amitab Sahni vs State Of Bihar on 9 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.24392 of 2008
                   AMITAB SAHNI @ AMITAB BACHCHAN SAHNI
                                      Versus
                                STATE OF BIHAR
                                     -----------

2. 9.7.2008 Prayer of the petitioner is for grant of bail in

Madhuban P.S.case No.36 of 2007 registered under Section 384

of the Indian Penal Code.

Mr.Shukla, appearing on behalf of the petitioner

draws my attention to the order dated 5.10.2007 passed in

Cr.Misc.No.33456 of 2007 and submits that petitioner was given

liberty to renew his prayer for bail after a period of four months.

He submits that the petitioner is in custody since more than

fifteen months and no progress has been made in the trial.

Mr.Nawal Kishore Prasad, Additional Public

Prosecutor, appears on behalf of the State.

Having heard learned Counsel for the party and

taking into consideration the facts and circumstances of the case,

I allow this application and direct that the petitioner, above

named, be enlarged on bail on furnishing personal bond of

Rs.10,000 (Ten thousand) with two sureties of the like amount

each to the satisfaction of Sub Divisional Judicial Magistrate,

Sikrahna at Motihari in Madhuban P.S.case No.36 of 2007.

(Chandramauli Kr.Prasad, J.)

Narendra/