High Court Patna High Court - Orders

Jailal Sahani vs State Of Bihar on 1 September, 2010

Patna High Court – Orders
Jailal Sahani vs State Of Bihar on 1 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.27400 of 2010
                                  JAILAL SAHANI
                                      Versus
                                  STATE OF BIHAR
                                      ------

2/ 01/09/2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Deceased had left his house with named accused, Sushil

Mishra and his driver and thereafter, only his dead body recovered.

Petitioner’s name, as submitted, appeared in the case diary in

confession of co-accused Yugal Kishore as conspirator with one Om

Prakash Sahni with whom petitioner has inimical term.

Taking that into consideration, prayer of the petitioner is

allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Turkauliya P.S. Case No. 287 of 2009 above named

petitioner shall 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 C.J.M., Motihari subject to the conditions as laid

down under Section 438(2) of Cr. P.C.

shail                                         (Mandhata Singh, J.)