IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26747 of 2011
Sanjay Mandal, S/O-Bahadur Mandal
Versus
The State Of Bihar
-----------
03 16.11.2011 Learned counsel for the petitioner is permitted to
make necessary correction in prayer portion of his application
within course of the day.
Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the State.
Earlier the prayer for bail of the petitioner was
rejected by this Court vide order dated 06.12.2010 passed in Cr.
Misc. No. 33298 of 2010 with observation that if the trial of the
petitioner is not concluded within six months, the petitioner
may renew his prayer for bail.
The learned court below has reported that up-till-
now only one formal witness has been examined.
It appears from the aforesaid report that there is
no likelihood of conclusion of trial of the petitioner in near
future. So far as merit of the case is concerned, petitioner being
younger brother of the deceased gave one bamboo blow to
deceased as a result of which he died in course of his treatment.
Considering the aforesaid facts and circumstances
as well as period of detention of the petitioner in jail custody,
let the petitioner 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 Fast Track Court-II, Purnea
2
in connection with Sessions Trial No. 446 of 2010 arising out
of Barhara (Raghubansh Nagar) P.S. Case No. 27 of 2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)