High Court Patna High Court - Orders

Chintu Nut vs The State Of Bihar on 20 July, 2011

Patna High Court – Orders
Chintu Nut vs The State Of Bihar on 20 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.20675 of 2011
                                           Chintu Nut
                                              Versus
                                      The State Of Bihar
                                            -----------

02/ 20.07.2011 Supplementary affidavit is filed on behalf of the petitioner

bringing test identification parade chart which is annexure3.

Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

It would appear from perusal of the record that two Chintu

Nut have been made accused in this case and first information report

has been registered against Chintu Nut without giving any parentage

and Rakesh Nut as well as some unknown persons. It appears that the

petitioner was remanded in this case on 22.12.2009 and he was put on

test identification parade on 28.1.2011. Admittedly, petitioner has

been put on test identification parade after a long gap of his remand

and furthermore, alleged occurrence had taken place on 22.12.2009.

Apart from the aforesaid fact, it is also alleged that some ornaments

were recovered from the house of the petitioner and admittedly,

aforesaid ornaments have not been put on test identification parade.

Taking into consideration the aforesaid facts and

circumstances as well as submissions of the parties, let the petitioner,

Chintu Nut, be released on bail on furnishing bail bonds of Rs

10,000/- with two sureties of the like amount each to the satisfaction

of the Sub divisional Judicial Magistrate, Sadar, Motihari, East

Champran in Paharpur P.S. Case no. 189/2009.

      shahid                                                 (Hemant Kumar Srivastava,J)