IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27775 of 2010
KHUSO SAHNI, son of Budhnath Sahni, resident of
Kataria, P.S. Kursela, District Katihar
Versus
STATE OF BIHAR
-----------
3. 5.10.2010 Having heard counsel for the
petitioner and the counsel for the State as
also taking into account that the petitioner
is having criminal antecedent of being
accused in at least three cases, this Court
is not inclined to grant bail to the
petitioner for the present. His prayer for
bail, therefore, is rejected for the
present.
The petitioner, however, may renew
his prayer for bail after completing one
year of his judicial custody from today.
(Mihir Kumar Jha,J.)
Surendra/