High Court Patna High Court - Orders

Md.Nashim @ Mukhiya vs State Of Bihar on 5 October, 2010

Patna High Court – Orders
Md.Nashim @ Mukhiya vs State Of Bihar on 5 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.36811 of 2010

                     MD.NASHIM @ MUKHIYA                      ----- Petitioner
                                       Versus
                     STATE OF BIHAR                          ----- Opp. Party
                                     -----------

2. 05.10.2010 Heard the learned counsel for the petitioner and

learned A.P.P. for the State.

The petitioner is in custody since 14.7.2010 in Palasi

P.S. Case No. 165 of 2005 (G.R. Case No. 1598 of 2005)

under Sections 399, 402 of the Indian Penal Code.

According to prosecution case, on information police

reached on the spot and arrested Khalil co-accused, who

named this petitioner. Nothing has been recovered from the

possession of the petitioner. The co-accused Mohd. Khalil

and Mohd. Mohit, whose case is on similar footing, have

already been granted bail by a bench of this Court.

Considering the above facts and circumstances,

the petitioner namely, Md. Nashim @ Mukhiya, 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 the C.J.M., Araria in connection with Palasi

P.S. Case No. 165 of 2005 (G.R. Case No. 1598 of 2005).

( Mungeshwar Sahoo, J.)
S.S.