High Court Patna High Court - Orders

Suresh Sahni vs State Of Bihar on 13 July, 2010

Patna High Court – Orders
Suresh Sahni vs State Of Bihar on 13 July, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (DB) No.507 of 2010
                SURESH SAHNI, SON OF LATE RAM MUKHIYA
                @ RAM SAHNI, RESIDENT OF VILLAGE -
                MACHRA, P.S. - ALAULI, DISTRICT -
                KHAGARIA.         ................. APPELLANT.
                                   Versus
                THE STATE OF BIHAR            ..... RESPONDENT.
                                  -----------

04/ 13.07.2010 This appeal has been placed for consideration of prayer for bail

of the appellant after receipt of the lower court records.

Heard learned lawyer for the appellant and the State.

The learned lawyer has pressed the bail application of appellant

Suresh Sahni and it has been submitted that the informant and other

witnesses have not supported the prosecution version but in course of trial,

mother of the informant who is wife of the deceased has deposed as eye

witness to the occurrence but the fact is that mother of the informant is not

even named as witness in the First Information Report.

Considering the facts and circumstances of the case, during the

pendency of this appeal, the above named appellant is directed to 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 Sri Om Prakash

IV, Additional Sessions Judge, F.T.C No. IV / his successor court Khagaria

in connection with S.T. No. 230 of 2007 / 229 of 2010.

During the pendency of this appeal, realization of fine against the

above named appellant shall remain stayed.




                                                   (Shyam Kishore Sharma, J.)


      Kundan                                       (Gopal Prasad, J.)