High Court Patna High Court - Orders

Jawahar Sahni vs State Of Bihar on 7 July, 2008

Patna High Court – Orders
Jawahar Sahni vs State Of Bihar on 7 July, 2008
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.24926 of 2008
                                   JAWAHAR SAHNI
                                       Versus
                                   STATE OF BIHAR
                                    -----------

2. 7.7.2008 Heard.

Regard being had to the fact that other

accused namely, Asharfi Sahni who happens to be

the full brother of the petitioner has been

granted bail for reasons as indicated in

Annexure-3, let the above named petitioner be

released from custody on furnishing bond of

Rs.10,000/-(ten thousand) with two sureties of

the like amount each to the satisfaction of

Chief Judicial Magistrate, Samastipur in Tajpur

P.S.Case no.56 of 2001.

( Dharnidhar Jha, J. )
B.Kr.