IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.905 of 2011
Nanhaki Nut
Versus
The State Of Bihar
-----------
2/ 11.8.2011 This appeal shall be heard. Call for the lower court
records.
As regards prayer for bail, it was contended that the
informant is not the eye witness to the real occurrence and as per his
own statement, he was informed by his mother about the
commission of dacoity. However, the mother was not identifying
any of the dacoits on account of Galmochha put on their faces. In
spite of that the informant claims identifying the appellant.
In the facts and circumstances, during the pendency of the
appeal, let appellant Nanhaki Nut be released on bail on furnishing
bail bond of Rs.10000/(ten thousand) with two sureties of the like
amount each to the satisfaction of 3rd Additional Sessions Judge,
Saran at Chapra in S.T. No. 432 of 2008.
Anil/ ( Dharnidhar Jha, J.)