High Court Patna High Court - Orders

Sunil Sahani vs State Of Bihar on 17 September, 2010

Patna High Court – Orders
Sunil Sahani vs State Of Bihar on 17 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.34376 of 2010
                                     SUNIL SAHANI
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2. 17.09.2010 Heard learned counsel for the petitioner and the

State.

The petitioner is languishing in jail custody since

4.4.2010 in a case registered under Sections 399 and 402 of

the Indian Penal Code and 25 (1-B) A, 26/35 of the Arms Act.

Though no recovery has been made from the

petitioner whereas recovery has been made from one Pankaj

Kumar Jha. The other accused person namely, Shambhu

Sahni has been granted bail vide Annexure-2. it is submitted

that petitioner has no criminal antecedent.

Considering the aforesaid fact, let the petitioner

namely, Sunil Sahani 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 Chief Judicial

Magistrate, Muzaffarpur in connection with Hathauri P.S.

Case No. 50 of 2010.

The Court below will be at liberty to accept the

bail bond of the petitioner after verification of the criminal

antecedent of the petitioner.

Anand Kr.                                         (Dinesh Kumar Singh, J.)