High Court Patna High Court - Orders

Arjun Sahani vs The State Of Bihar on 27 June, 2011

Patna High Court – Orders
Arjun Sahani vs The State Of Bihar on 27 June, 2011
                     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.)