IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21212 of 2010
SUNIL SAHNI @ BHOLTA, S/o Late Suraj Sahni.
Versus
THE STATE OF BIHAR
-----------
02. 28.06.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 25 (1-B) A and 26 of
the Arms Act.
The petitioner was allowed bail by an order
dated 29.04.2010 vide Cr. Misc. No. 13397 of 2010 on
the submission that he is an accused in only one
other case but in fact the petitioner was accused in
four other cases. In view of such, I am not inclined to
grant bail to the petitioner at this stage. The prayer for
bail is rejected.
(Anjana Prakash, J.)
Vikash/-