High Court Patna High Court - Orders

Udesh Sahni vs State Of Bihar on 8 April, 2011

Patna High Court – Orders
Udesh Sahni vs State Of Bihar on 8 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.41629 of 2010
                                     UDESH SAHNI
                                           Versus
                                    STATE OF BIHAR
                                          -----------

04. 08.04.2011 Heard learned counsel for the petitioner and the state.

Considering custody two of the co-accused persons are

allowed bail vide by different benches of this court, taking that

into consideration petitioner is also allowed the same privilege as

petitioner is in custody since 14.4.2008.

Having regard to the facts and circumstances of the case,

let the petitioner above named 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 the 2nd Additional Sessions

Judge-Cum-Special Judge, N.D.P.S.,Darbhanga in connection

with G.O.Case No.07 of 2008, arising out of G.R.P.Rail,

Darbhanga P.S. Case No.26 of 2008.

Vikash                                           ( Mandhata Singh, J.)