1
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19060 of 2010
SHAMBHU SAHNI
Versus
THE STATE OF BIHAR
-----------
3 17.9.2010 Heard learned counsel for the parties.
Petitioner along with others are
suspected about killing informant’s son. One of
them having similar allegation namely Vinay
Sahani is acquitted after trial in S.Tr.No. 756
of 2008 from the court of 9th Additional Sessions
Judge, Muzaffarpur and two others namely Om
Prakash Sahani and Nagendra Sahani are allowed
anticipatory bail by this Court vide Cr.Misc.No.
13659 of 2009.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioner shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) with two sureties of the like amount
each to the satisfaction of Sub-Divisional
Judicial Magistrate, (West) Muzaffarpur in
Sahebganj P.S. Case No. 211/07, subject to the
2
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)