High Court Patna High Court - Orders

Shivdani Sahni vs The State Of Bihar on 2 August, 2011

Patna High Court – Orders
Shivdani Sahni vs The State Of Bihar on 2 August, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Criminal Miscellaneous No.25467 of 2011
             SHIVDANI SAHNI SON OF DILCHAND SAHANI, R/O VILL-
                 NONPUR,P.S.- TEGHRA, DISTRICT- BEGUSARAI
                                       Versus
                            THE STATE OF BIHAR
                          ----------------------------------

2 02/08/2011 Heard Mr. Raj Kumar Sinha, learned

counsel for the petitioner and learned APP for the

State.

The petitioner seeks bail in a case registered

under Sections 302/34 of the Indian Penal Code and

Section 27 of the Arms Act.

The informant’s husband Mahendra

Narayan Mahton was called by Sikander Sahani with

the message that the petitioner and others are waiting

for him. After half an hour, the informant’s husband

was killed. The informant was informed through her

son Mannu Kumar.

Submission is that nobody has seen the

occurrence. Allegation of calling the victim is against

Sikander Sahani and other identically situated

accused persons, namely, Madan Sahani, Narayan

Singh and Ram Kishun Sahani have been admitted to

bail by the different orders of this Court.

Considering the facts and circumstances of

the case, the petitioner above named is directed to be

released on furnishing of bail bond of Rs. 10,000/-
2

(ten thousand) with two sureties of the like amount

each to the satisfaction of the learned

C.J.M./concerned Court, Begusarai in connection

with Teghra P.S. Case No. 08 of 2008.

(Shyam Kishore Sharma, J.)
avin