IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9047 of 2011
Ramjee Manjhi, son of late Jethu Manjhi, resident of Village
Bhagwan Chowk Tola Chabar, P.S. Wazirganj (Temkuppa), Dist. Gaya.
-------- Petitioner
Versus
The State f Bihar -------- Opp. Party
-----------
3 05.8.2011 Heard learned counsel for the
petitioner. No one appears on behalf of the
State.
The prayer of the petitioner for
bail was earlier rejected by order dated
16.10.2009 in Cr. Misc. No. 32018 of 2009
wherein the trial court was directed to
expedite the trial and complete the same
within a period of nine months.
When this bail application was filed
on 10.3.2011, even after the expiry of a
period of much more than nine months, with a
grievance that the trial of the petitioner
has not yet been taken up, a report was
called for from the trial court. In the
resultant report dated 20.5.2011, it has been
stated by the trial court that the charges
were framed against the petitioner on
27.4.2011 and thereafter, not a single
witness has appeared till date.
Considering the aforementioned
aspects and taking into account the
2
petitioner is in custody for more than three
and half years, this Court would direct for
release of the petitioner, namely, Ramjee
Manjhi on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) with two sureties of
the like amount each to the satisfaction of
Additional Sessions Judge, F.T.C. Vth, Gaya
in connection with Sessions Trial No. 202 of
2010 / 735 of 2011 arising out of Wazirganj
P.S. Case No. 75 of 2007, subject to the
following conditions:-
(i) The two bail bonds will be
furnished, one by the Government
servant and the other by a close
family relative.
(ii) The petitioner will
remain present in course of trial on
each and every day and his absence
even for a single day would
automatically entail the consequences
of cancellation of his bail.
(iii) The petitioner in case
is now made accused in any other
criminal case, that would itself lead
to cancellation of his bail.
Subject to the aforementioned
conditions, the prayer for bail of the
petitioner is allowed.
(Mihir Kumar Jha, J.)
Rsh