IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.38962 of 2010
SHIVJEE SAHNI, Son of Late Ramchandra Sahni
Versus
STATE OF BIHAR
-----------
2/ 27.10.2010 Heard learned counsel for the parties.
The prayer for bail of the petitioner was earlier
rejected on 01.06.2010, in a case under Arms Act and Sections
399 and 402 of the Indian Penal Code.
Allegation is that a country made pistol was recovered
from the possession of the petitioner. The petitioner is in custody
since 05.02.2010.
In the circumstances, petitioner, named above, is
directed to be released on bail on furnishing bail bond of Rs.
5,000/- (Five thousand) with two sureties of the like amount each
to the satisfaction of Chief Judicial Magistrate, Muzaffarpur in
connection with Bochahan P.S. case no. 16 of 2010.
(Samarendra Pratap Singh, J.)
Uday/