IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21269 of 2011
Ram Kewal Sahni
Versus
The State Of Bihar
-----------
03/ 13.10.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is named in the first information report but it
appears from perusal of the first information report that a general and
omnibus allegation against the petitioner and some other accused
persons has been levelled and subsequently, statement of the
informant was again recorded in Sadar hospital, Samastipur on
19.9.2003 and in that statement also she levelled a general allegation
of assault against the petitioner and others including one Vishwanath
Sahni. Furthermore, statement of the informant was recorded in
Sessions Trial no. 34/2004 and in the said statement, she again
levelled general allegation of assault against other accused persons but
in that statement she has not stated in respect of the petitioner.
Learned counsel for the petitioner submits that the petitioner
is in jail custody since 23.2.2011 and having similar allegation some
co-accused persons have already been granted privilege of bail by this
court.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, let the petitioner, Ram Kewal Sahni, be
released on bail on furnishing bail bonds of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the Ist Addl.
Sessions Judge, Samastipur in Ujiarpur P.S. Case no. 125/2003.
shahid (Hemant Kumar Srivastava,J)