High Court Patna High Court - Orders

Nagina Nutt vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Nagina Nutt vs The State Of Bihar on 12 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.19604 of 2011
                                          NAGINA NUTT
                                               Versus
                                       The State Of Bihar
                                             -----------

2 12-07-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Petitioner is languishing in jail custody since

02.06.2008 in a case registered under sections-396 & 397 of the

Indian Penal Code. It would appear from perusal of the

impugned order that charge sheet was submitted against the

petitioner showing him an absconder.

Admittedly, the petitioner is neither named in the first

information report nor anything has been recovered from his

conscious possession and except the criminal antecedent of the

petitioner, there is nothing against him. Moreover, having more

or less similar allegation, several co-accused persons have

already been granted privilege of bail by this court.

Taking into consideration the aforesaid facts and

circumstances as well as submission of the parties, let the

petitioner, namely, Nagina Nutt be released on bail on furnishing

bail bonds of Rs 10,000/- (ten thousand) with two sureties of the

like amount each in connection with Sessions Trial No. 12 of

2011/06 of 2011 arising out of Ghosi (Ikri) P.S. Case No. 54 of

2005 to the satisfaction of Addl. Sessions Judge, Ist, Jehanabad.

AKV/-                                             ( Hemant Kumar Srivastava,J.)