IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11545 of 2010
BISHUNI SAHNI S/O JAGDISH SAHNI
Versus
THE STATE OF BIHAR
-----------
3. 1.7.2010 Heard learned Counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Section 395 of the Indian Penal Code.
It has been submitted that the petitioner is not named in
the first information report, but subsequently it appears that the
petitioner’s name was disclosed in the confessional statement of
the co-accused. Thereafter when he was put on test identification
parade, he was identified by four witnesses, one of whom was not
examined during investigation.
However, considering the nature of allegations against
the petitioner, I am not inclined to grant bail to the petitioner at this
stage.
The prayer for bail is rejected.
However, the petitioner may renew his prayer for bail
after framing of charge. It is made clear that the petitioner’s case
shall not be bifurcated for purposes of consideration of bail of the
petitioner.
( Anjana Prakash, J. )
Narendra/