IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41552 of 2010
GOBARDHAN MANJHI @ MITHUN MANJHI
Versus
STATE OF BIHAR
-----------
2. 22.11.2010. None appears for the petitioner. I
have heard the learned A.P.P. for the State.
Case being under Sections 461, 379 of
the IPC and petitioner not being named in the
FIR and having spent quite some days since
6.7.2010. The learned court below has
dismissed the prayer for bail merely because
of a confession by an accused who named him.
The petitioner was not put on test
identification parade. Incidentally, there
was no recovery from the possession of the
petitioner.
Let the above named petitioner be
released from custody on furnishing bond of
Rs.3,000/-(three thousand) with two sureties
of the like amount each to the satisfaction
of Sri R.K.Rai, J.M. Ist Class, Patnacity in
connection with Malsalami P.S.Case No.131 of
2010.
B.Kr. ( Dharnidhar Jha,J.)