IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.275 of 2011
NANHE KHALIFA @ NANHAKI NUT @ NANHAK, son of Athi Khalifa
Versus
THE STATE OF BIHAR
-----------
2 03.02.2011 Heard learned counsel for the petitioner as well as
learned P.P. for the State.
Petitioner seeks his bail in connection with Sahebganj
P.S. Case No. 73 of 2010 registered under Section 395 of the
I.P.C., and subsequently, Section 412 of the I.P.C. was added.
Petitioner is not named in the F.I.R., it appears from
perusal of the impugned order that during the course of the
investigation, petitioner was arrested and one gold nose pin was
recovered from conscious possession of the petitioner. Admittedly,
neither the petitioner nor the above stated seized article was ever
put on T.I. parade.
Considering the aforesaid facts and circumstances as
well as submissions of the parties petitioner, namely, Nanhe
Khalifa @ Nanhaki Nut @ Nanhak is directed to be released on
bail on furnishing bail bonds of Rs.10,000/-(ten thousand) with
two sureties of the like amount each, to the satisfaction of Sri
Mukesh Kumar, Judicial Magistrate, Ist Class, Muzaffarpur in
connection with above stated Sahebganj P.S. Case No. 73 of 2010.
PN ( Hemant Kumar Srivastava,J.)