High Court Patna High Court - Orders

Surendra Sahani vs State Of Bihar on 15 March, 2011

Patna High Court – Orders
Surendra Sahani vs State Of Bihar on 15 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.41874 of 2010
                                 SURENDRA SAHANI
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3/ 15.3.2011 Heard.

There is allegation of taking away the deceased Shivratan

Sahni and killing him. However, the rejection order and the case

diary do not specify the allegation.

The plea is that the deceased was a bad character, who had

attempted to commit rape on the sister of the present petitioner

which was publicized, as a result of which, the petitioner’s name has

been dragged in the present case.

Considering the above facts and circumstances, let

petitioner Surendra Sahni be released on bail on furnishing bail bond

of Rs.10000/ (ten thousand) with two sureties of the like amount

each to the satisfaction of C.J.M. Muzaffarpur in Motipur P.S. Case

no. 116 of 2010.

      Anil/                                       ( Dharnidhar Jha, J.)