IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29949 of 2010
NAND KISHORE RAI
Versus
STATE OF BIHAR
-----------
2. 18.08.2010 Heard learned counsel for the petitioner as
well as the state.
It would appear from perusal of the F.I.R.
that some calls were given to the informant as well as
his wife through different mobiles demanding money
from them.
As per submission of the learned counsel for
the petitioner, in course of investigation, it was
detected that one of the mobiles belonged to the
petitioner. The explanation of the petitioner is that his
mobile was stolen by some persons but on account of
negligence, he did not lodge any information.
Moreover, learned counsel for the petitioner points out
that one co-accused namely, Baldeo Sahani has
already been granted bail by another bench of this
court which is evident from Paragraph-7 of the bail
petition.
In the aforesaid facts and circumstances,
the petitioner, Nand Kishore Rai is directed to be
released on bail on furnishing bail bond of Rs
10,000/- (ten thousand) with two sureties of the like
2
amount each in connection with Chhatauni P.S. Case
No. 127 of 2008 to the satisfaction of C.J.M., East
Champaran at Motihari.
AKV/ (Hemant Kumar Srivastava,J.)