IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36251 of 2010
MAHESHWAR SAHNI, Son of Narayan Sahni, resident of Village-
Thalha, P.S. Beldour, District-Khagaria ------------Petitioner
Versus
THE STATE OF BIHAR
-----------
03 27-01-2011 Heard Sri Rajesh Kumar, learned Counsel for the
petitioner and Sri B. Ram, learned Addl. Public Prosecutor
The petitioner, who is in custody in Beldour P.S. Case
No.59 of 2006 for offences under Section 307 and other allied
Sections of the Indian Penal Code and Section 27 of the Arms Act,
has prayed for grant of bail.
F.I.R. in the case was lodged on the self-statement of the
Officer Incharge on the ground that he had received information that
two groups of criminals were fighting with each other. In the case,
there is no allegation that any one had received injury. In this case,
antecedent report was called for, which shows that the petitioner is
accused in number of cases. However, in view of nature of
accusation in the present case, there is no reason to deny the
privilege of bail to the petitioner.
Considering the facts and circumstances of the case, 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 Chief Judicial Magistrate,
Khagaria in connection with Beldaur P.S. Case No.59 of 2006.
NKS/- ( Rakesh Kumar, J.)