IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.528 of 2007
NARESH SAHNI & ANR
Versus
STATE OF BIHAR
-----------
6/ 5.10.2010 I.A. No. 993 of 2010
Appellant Naresh Sahni has filed this application for
granting bail in the light of the observation made in order dated
30.6.2010. At the relevant time, the bail was granted to another
appellant Arvind Sahni but prayer of this appellant was rejected as
he had not completed five years and it was three years’ less in
completion of five years. Now, the present application has been filed
after completion of five years in custody.
Considering this fact, prayer on behalf of the appellant is
allowed. During the pendency of the appeal, let appellant above
named be released on bail on furnishing bail bond of Rs.10000/(ten
thousand) with two sureties of the like amount each to the
satisfaction of Additional Sessions Judge – I, Begusarai in S.T. No.
237 of 2005.
Anil/
(Mridula Mishra, J.)
( Dharnidhar Jha, J.)