IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10964 of 2011
RAJU SAHANI SON OF JHOTI SAHANI..
Versus
THE STATE OF BIHAR .
-----------
2. 15.04.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that the name of
petitioner came in this case in confessional statement of co-
accused and the only material which has come against the
petitioner, in course of investigation that he had given
shelter to one co-accused after the alleged occurrence, let
the petitioner be released on bail on furnishing bail bonds of
Rs. 10,000/-(ten thousand) with two sureties of the like
amount each to the satisfaction of learned Chief Judicial
Magistrate Motihari, East Champaran in connection with
Kalyanpur P.S. Case No. 147 of 2009 arising out of Trial
No. 4482 of 2010.
( Hemant Kumar Srivastava, J.)
Devendra/