High Court Patna High Court - Orders

Sunil Sahni @ Bholta vs State Of Bihar on 28 June, 2010

Patna High Court – Orders
Sunil Sahni @ Bholta vs State Of Bihar on 28 June, 2010
          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/-