IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30460 of 2011
Dalpati Manjhi, Son of Late Shivan Manjhi.
Versus
The State Of Bihar
-----------
2 23.09.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for State.
Petitioner is languishing in jail custody since
19.12.2010 in a case registered under Section 302/34 of the
Indian Penal Code and 27 of the Arms Act.
Petitioner is not assailant and it is simply stated that he
was member of an unlawful assembly.
Although, the alleged occurrence took place in the
year 2006 but, admittedly, the petitioner is in jail custody since
long.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner, named
above, be released on bail on furnishing bail bonds of Rs.
10,000/- (ten thousand) each with two sureties of the like amount
each to the satisfaction of A.D.J.-II, Jamui, in connection with
Sessions Trial No. 337 of 2009 arising out of Sono P.S. Case
No. 26 of 2006.
( Hemant Kumar Srivastava, J.)
Md. Ibrarul