IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.732 of 2011
KARU MANJHI
Versus
THE STATE OF BIHAR
-----------
2 11.02.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
It would appear from perusal of the impugned order
that bail bonds of the petitioner was cancelled on 12.07.2000 as
he did not appear before the court below for framing of charge.
Subsequently, the petitioner was declared absconder and he
was arrested and remanded in the case on 23.07.2010.
The contention of learned counsel for the petitioner is
that the charge has already been framed against the petitioner.
No doubt, the petitioner has misused privilege of bail for more
than 10 years but considering the above said circumstances as
well as submissions of the parties, the petitioner, namely, Karu
Manjhi is directed to be released on bail on furnishing bail bond
of Rs 10,000/- (ten thousand) each with two sureties of the like
amount each in connection with R.P. F. Jhajha 1(ii)/94 to the
satisfaction of Railway Judicial Magistrate, Kiul subject to
condition that one of the sureties must be close relative of the
petitioner.
AKV/- ( Hemant Kumar Srivastava,J.)