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)