IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.15120 of 2011
Nirbhay Kumar
Versus
The State Of Bihar
----------------------------------
3 16-08-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
The petitioner was caught in a vehicle in which
other accused were caught and 10 kg explosive substances
and some wire were recovered from the aforesaid vehicle. It
appears from the first information report itself that the driver of
the aforesaid vehicle disclosed that the petitioner was a bona
fide passenger of the aforesaid vehicle.
Learned counsel for the petitioner points out that
the petitioner does not have any criminal antecedent.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, let the
petitioner, namely, Nirbhay Kumar be released on bail on
furnishing bail bonds of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Paliganj
P.S. Case No. 220 of 2010 to the satisfaction of Additional
Chief Judicial Magistrate, Danapur, District-Patna.
AKV/- ( Hemant Kumar Srivastava,J.)