High Court Patna High Court - Orders

Nanhe Khalifa @ Nanhaki Nut @ … vs The State Of Bihar on 3 February, 2011

Patna High Court – Orders
Nanhe Khalifa @ Nanhaki Nut @ … vs The State Of Bihar on 3 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.275 of 2011
              NANHE KHALIFA @ NANHAKI NUT @ NANHAK, son of Athi Khalifa
                                         Versus
                                THE STATE OF BIHAR
                                       -----------

2 03.02.2011 Heard learned counsel for the petitioner as well as

learned P.P. for the State.

Petitioner seeks his bail in connection with Sahebganj

P.S. Case No. 73 of 2010 registered under Section 395 of the

I.P.C., and subsequently, Section 412 of the I.P.C. was added.

Petitioner is not named in the F.I.R., it appears from

perusal of the impugned order that during the course of the

investigation, petitioner was arrested and one gold nose pin was

recovered from conscious possession of the petitioner. Admittedly,

neither the petitioner nor the above stated seized article was ever

put on T.I. parade.

Considering the aforesaid facts and circumstances as

well as submissions of the parties petitioner, namely, Nanhe

Khalifa @ Nanhaki Nut @ Nanhak 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 Sri

Mukesh Kumar, Judicial Magistrate, Ist Class, Muzaffarpur in

connection with above stated Sahebganj P.S. Case No. 73 of 2010.

PN                                                          ( Hemant Kumar Srivastava,J.)