IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13331 of 2011
Mahadeo Manjhi
Versus
The State Of Bihar
-----------
04/ 22.07.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Although petitioner is in jail custody since 20.6.2010 in a
case registered under sections 395 and 397 of the IPC and in course
of investigation one witness has identified him in test identification
parade but the contention of learned counsel for the petitioner is
that the petitioner was neighbour of the aforesaid witness and there
was some dispute between the petitioner and the aforesaid witness
on the point of wages and that is the reason petitioner has falsely
been implicated in this case.
I am not at all convinced with the submission.
Accordingly, his prayer for bail in connection with Pupari P.S. Case
no. 98/2010 pending in the court of SDJM, Pupari at Sitamarhi
stands rejected, at least, at this stage.
shahid (Hemant Kumar Srivastava,J)