High Court Patna High Court - Orders

Sanjay Sahni vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Sanjay Sahni vs The State Of Bihar on 9 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.33576 of 2011
                                            Sanjay Sahni
                                               Versus
                                        The State Of Bihar
                                               -----------

02/ 09.11.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 10.6.2011 in a case

registered under section 392 of the IPC.

Petitioner is not named in the first information report nor

stolen tractor has been recovered from his conscious possession and it

appears that in course of investigation, some witnesses named the

petitioner and subsequently, co-accused persons confessed their guilt

disclosing the name of the petitioner.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the petitioner,

Sanjay Sahani, 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 Chief Judicial Magistrate, Bhojpur at Ara in Chouri P.S. Case

no. 63/2009.

      shahid                                       (Hemant Kumar Srivastava,J)