IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8065 of 2011
DEVENDRA SAHNI @ DEVENDRA MALLAH @ RATNAKAR JE
Versus
THE STATE OF BIHAR
-----------
3 20.06.2011 Heard learned counsel for the petitioner as well
as learned counsel for the state.
The alleged occurrence took place in the year,
2005 whereas the petitioner could be remanded in this case
on 04/09/2010. Admittedly, the petitioner is neither named in
the FIR nor anything has been recovered from his
possession. It appears from submission of the parties as
well as case diary that the name of this petitioner came in
the confessional statement of co-accused persons.
Learned counsel appearing for the petitioner
submits that except the so-called confessional statement of
co-accused, there is nothing against the petitioner. It is also
pointed out by him that some cases have been instituted
against the petitioner but as a matter of fact, the petitioner
has been made accused in almost all the above-said cases
without any material.
Considering the aforesaid facts and
circumstances of the case as well as submissions of the
parties, the petitioner, namely, Devendra Sahni @ Devendra
Mallah @ Ratnakar Je be released on bail on furnishing bail
bonds of Rs 10,000/- (ten thousand) with two sureties of the
2
like amount each in connection with Madhuban P.S. Case
No. 88 of 2005 to the satisfaction of Chief Judicial
Magistrate, East Champaran at Motihari subject to condition
that one of the sureties must be close relative of the
petitioner as well as holder of landed property.
AKV/- ( Hemant Kumar Srivastava,J.)