High Court Patna High Court - Orders

Kameshwar Nat vs The State Of Bihar on 24 February, 2011

Patna High Court – Orders
Kameshwar Nat vs The State Of Bihar on 24 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.1403 of 2011
                                    KAMESHWAR NAT
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2 24.02.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

The petitioner seeks his bail in connection with Sessions

Trial no. 457/2005 arising out of Noorsarai P.S. Case No. 176 of 2004

registered under sections 302, 201/34 of the Indian Penal Code.

Petitioner is not named in the F.I.R. and it appears from

perusal of the record that name of this petitioner surfaced in this case

in the confessional statement of co-accused Lalo Ravi Das who has

already been granted bail by this court vide order dated 16.9.2008

passed in Cr. Misc. no. 35545/2008.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let the petitioner, Kameshwar Nat 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

Addl. Sessions Judge FTC No. IV, Nalanda in Sessions Trial no.

457/2005 arising out of Noorsarai P.S. Case no.176/2004.

        Shahid                               (Hemant Kumar Srivastava,J.)