IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1587 of 2011
RAGHUBANSH MANI @ RAGHUBANSH SINGH
Versus
THE STATE OF BIHAR
-----------
2. 14.02.2011. Heard learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in connection with Maner P.S. Case
No. 116 of 2003 registered under Sections
302,201 and 34 of the I.P.C.
The case was instituted in 2003
whereas charge sheet was submitted in 2008
on that ground alone, I am not inclined to
interfere in the matter.
However, from perusal of the order
sheet, it appears that there is only
circumstantial nature of evidence against
the petitioner.
It is submitted by the learned counsel
for the petitioner that the petitioner was
working in Delhi as a result of which he was
not aware about the case.
Let the learned court below consider
the regular bail application of the
petitioner without being prejudiced by the
order of this court considering the fact
-2-
that only circumstantial nature of evidence
is available against the petitioner, if
possible, dispose off the application on the
same day if the petitioner surrenders and
prays for regular bail within a period of
four weeks from today.
U.K. (Dinesh Kumar Singh,J)