IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42776 of 2010
GAWANTAR SAHANI, son of Shyam Chandar Sahani, resident of
Village-Pakari, Maksudan, P.S. Lalganj, District-Vaishali
-------Petitioner
Versus
THE STATE OF BIHAR
-----------
02 24-01-2011 Heard Smt. Anuradha Singh, learned counsel for the
petitioner as well as Smt. Indu Bala Pandey, learned Addl.Public
Prosecutor.
The petitioner, who is in custody in Complaint Case
No.1134 of 2008 for the offences under Sections 498A and 379
of the Indian Penal Code since 21.9.2010, has prayed for grant
of bail.
Keeping in view the nature of accusation and period
of custody, let the petitioner above named 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 learned Sub
Divisional Judicial Magistrate, Vaishali at Hajipur in connection
with Complaint Case No.1134 of 2008.
NKS/- ( Rakesh Kumar, J.)