High Court Patna High Court - Orders

Shailendra Nonia vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Shailendra Nonia vs The State Of Bihar on 19 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.20907 of 2011
                                     Shailendra Nonia
                                            Versus
                                    The State Of Bihar
                                          -----------

2 19-07-2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Initially, the informant filed Complaint Case but

subsequently, the aforesaid complaint case was converted into

Police case.

Although the petitioner is named in the first information

report but the impugned order of learned Addl. Sessions Judge,

Siwn reveals that none of the witness, has claimed to have

seen the petitioner in the company of victim rather the owner of

a jeep has very clearly stated before the I.O. that he had

dropped the victim at railway station.

Taking into consideration the aforesaid facts and

circumstances as well as submission of the parties, let the

petitioner, namely, Shailendra Nonia be released on bail on

furnishing bail bond of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with Siwan

Mufassil P.S. Case No. 146 of 2008 to the satisfaction of Chief

Judicial Magistrate, Siwan.

         AKV/-                                    (Hemant Kumar Srivastava,J.)