Patna High Court – Orders
Harichandra Sahni @ … vs The State Of Bihar on 16 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.213 of 2011
HARICHANDRA SAHNI @ HARISHCHANDRA SAHNI, Son of
Punit Sahni, Resident of Village - Kalwari Fatehpur, P.S. - Kanti,
Distt. - Muzaffarpur. ............. Appellant.
Versus
THE STATE OF BIHAR ............. Respondent.
-----------
02/ 16.03.2011 This appeal is admitted for hearing. Call for
the lower court records. Although the case is based upon
circumstantial evidence, in the facts and circumstances,
we do not find it to be a fit case for grant of bail.
The prayer for bail of the appellant is rejected
at this stage.
(Shiva Kirti Singh, J.)
Kundan (Gopal Prasad, J.)