High Court Patna High Court - Orders

Nawal Sahni vs State Of Bihar on 16 August, 2010

Patna High Court – Orders
Nawal Sahni vs State Of Bihar on 16 August, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.22007 of 2010
Nawal Sahni, S/o Ram Nandan Sahni, Resident of Mohalla Sanjay
Cinema Road (Near Over Bridge), P.S. Brahmpura, District
Muzaffarpur.
                                               --------- Petitioner
                               Versus
State of Bihar                                 -------- Opp. Party
                            -----------

2 16.08.2010 Heard learned counsel for the

petitioner and counsel for the State.

Considering the fact that the prayer

for bail of the petitioner was earlier

rejected by this Court by order dated

5.10.2009 in Cr. Misc. No. 32922 of 2009 with

an observation that the petitioner could

renew his prayer for bail after completing

one year of his judicial custody and that the

petitioner is in custody since 13.5.2009,

this Court would direct for release of the

petitioner, namely, Nawal Sahni on bail on

furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like

amount each to the satisfaction of Chief

Judicial Magistrate, Muzaffarpur in

connection with Brahmpura P.S. Case No. 41 of

2009, subject to the following conditions:-

(i) The two bail bonds will be

furnished, one by the Government servant and
2

the other by a close family relative.

(ii) The petitioner will remain

present in course of trial on each and every

day and his absence even for a single day

would automatically entail the consequences

of cancellation of his bail.

(iii) The petitioner in case is now

made accused in any other criminal case, that

would itself lead to cancellation of his

bail.

Subject to the aforementioned

conditions, the prayer for bail of the

petitioner is allowed.

Rsh                                   (Mihir Kumar Jha, J.)