IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22570 of 2008
DUKHA NAT
Versus
STATE OF BIHAR
-----------
3/ 01.07.2008 Heard learned Counsel for the petitioner and learned
Counsel appearing on behalf of the State.
The petitioner is an accused of a case registered under
Section 395 of the Indian Penal Code against 8 to 10 unknown criminals.
Submission is that the petitioner is not named in the First
Information Report and has not been put on Test Identification Parade and
there is no recovery from him. His name has come on the basis of
confessional statement of the co-accused and except that there is nothing
against him from before.
Considering the facts and circumstances of the case, the
petitioner Dukha Nat is ordered to be released on bail on furnishing bail
bond of Rs. 10,000/- (ten thousand) two sureties of the like amount each
to the satisfaction of the Chief Judicial Magistrate, East Champaran,
Motihari in connection with Chiraiya P.S. Case No. 99 of 2007.
kksinha/ (Shyam Kishore Sharma, J.)