IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1395 of 2008
BIHARI SAHNI & ORS
Versus
THE STATE OF BIHAR
-----------
06/ 20.09.2010 I.A. No. 1498 of 2010.
Prayer for bail of Appellant No.1
namely Bihari Sahni was earlier rejected by
order dated 26.02.2009.
Counsel for the appellant submits that
there is no evidence against this appellant
which can be considered as confessional
statement leading to recovery of the dead
body of the deceased. At best it can be the
evidence of last seen in the company of the
deceased.
Considering these facts, prayer for
bail of the Appellant No. 1 namely Bihari
Sahni is allowed. During the pendency of this
appeal, he is directed to be released on bail
on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like
amount each to the satisfaction of the Ist
2
Additional Sessions Judge, Katihar in
connection with Sessions Trial No. 88 of
1996.
Realization of fine during the pendency
of this appeal shall remain stayed.
(Mridula Mishra, J.)
(Shyam kishore Sharma, J.)
kksinha/-