High Court Patna High Court - Orders

Sheo Kumar Sahani vs The State Of Bihar on 8 November, 2011

Patna High Court – Orders
Sheo Kumar Sahani vs The State Of Bihar on 8 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.33798 of 2011
                                         Sheo Kumar Sahani
                                               Versus
                                        The State Of Bihar
                                             ----------

02/ 08.11.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 18.12.2010 in a case

initially, registered under sections 387, 307/34 of the IPC and 27 of

the Arms Act but subsequently, section 302 of the IPC was also

added.

Petitioner is not named in the first information report and it

appears from perusal of the impugned order that in course of

investigation, name of this petitioner surfaced and it came to light that

the petitioner used to supply fire arms to hard core criminals and also

used to pass secret information of victim of this case to other co-

accused.

Learned counsel for the petitioner submits that, co-accused

Chitranjan Tiwari and some others have already been granted

privilege of bail by another bench of this court.

Considering the above stated facts and circumstances as

well as submissions of the parties, let the petitioner, Sheo Kumar

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, Motihari, East Champaran in Motihari

(Town) P.S. Case no. 101/2010.

      shahid                                       (Hemant Kumar Srivastava,J)