High Court Patna High Court - Orders

Nand Kishore Rai vs State Of Bihar on 18 August, 2010

Patna High Court – Orders
Nand Kishore Rai vs State Of Bihar on 18 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.29949 of 2010
                                  NAND KISHORE RAI
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2. 18.08.2010 Heard learned counsel for the petitioner as

well as the state.

It would appear from perusal of the F.I.R.

that some calls were given to the informant as well as

his wife through different mobiles demanding money

from them.

As per submission of the learned counsel for

the petitioner, in course of investigation, it was

detected that one of the mobiles belonged to the

petitioner. The explanation of the petitioner is that his

mobile was stolen by some persons but on account of

negligence, he did not lodge any information.

Moreover, learned counsel for the petitioner points out

that one co-accused namely, Baldeo Sahani has

already been granted bail by another bench of this

court which is evident from Paragraph-7 of the bail

petition.

In the aforesaid facts and circumstances,

the petitioner, Nand Kishore Rai is directed to be

released on bail on furnishing bail bond of Rs

10,000/- (ten thousand) with two sureties of the like
2

amount each in connection with Chhatauni P.S. Case

No. 127 of 2008 to the satisfaction of C.J.M., East

Champaran at Motihari.

AKV/ (Hemant Kumar Srivastava,J.)