IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35755 of 2011
1. Ram Bahadur Manjhi, S/O-Late Mahavir Manjhi
2. Daya Nand Manjhi, S/O-Late Somar Manjhi
Versus
The State Of Bihar
-----------
02 09.11.2011 Heard learned counsel for the petitioners as well as
learned Additional Public Prosecutor for the State.
Petitioners are not named in the first information report
and their names came in this case in course of investigation.
Annexure-3 to this petition reveals that petitioners were put on Test
Identification Parade but they were not identified by the informant.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioners be released on
bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) each
with two sureties of the like amount each to the satisfaction of
Additional Sessions Judge-IV, Danapur in connection with Sessions
Trial No. 1271 of 2010 arising out of Shahpur P.S. Case No. 87 of
2008.
SHAHZAD ( Hemant Kumar Srivastava, J.)