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.