High Court Patna High Court - Orders

Ritlal Manjhi vs The State Of Bihar on 3 February, 2011

Patna High Court – Orders
Ritlal Manjhi vs The State Of Bihar on 3 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.231 of 2011
          RITLAL MANJHI, SON OF MUNNA JI MANJHI @MUNNA MANHI
                                      Versus
                             THE STATE OF BIHAR
                                    -----------

02 03.02.2011 Heard learned counsel for the petitioner as well as

learned Public Prosecutor for the State.

Petitioner seeks his bail in connection with Dulhin Bazar

P.S. Case No. 114 of 2010 registered under Section 7 of Essential

Commodities Act.

As per prosecution case itself, petitioner was driver of

the tractor on which 40 bags of wheat and 60 bags of paddy were

loaded. Furthermore, the statement of one Bahir Manjhi was recorded

by the Investigating Officer and the said Bahir Manjhi very clearly

stated that the said bags belong to one Raju Sharma.

Considering the aforesaid facts and circumstances as

well as period of detention of the petitioner in jail custody above named

petitioner is directed to be released on bail on furnishing bail bonds of

Rs. 10,000/- (Ten Thousand) with two sureties of the like amount each

to the satisfaction of learned Additional Chief Judicial Magistrate,

Danapur, Patna in connection with above stated Dulhin Bazar P.S. Case

No. 114 of 2010.

Shahzad                                      (Hemant Kumar Srivastava, J)