High Court Patna High Court - Orders

Bhagirath Manjhi vs State Of Bihar on 17 March, 2011

Patna High Court – Orders
Bhagirath Manjhi vs State Of Bihar on 17 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.33800 of 2010
                  BHAGIRATH MANJHI SON OF BHTAI MANJHI
               RESIDENT OF VILLAGE JOGWALIYA,P.S.RAMGARHWA,
                      DISTRICT EAST CHAMPARAN
                                Versus
                            THE STATE OF BIHAR
                                ----

For the petitioner : Mr.Vijay Shankar Srivastava
For the State : Mr.Addl.P.P.

———–

03/ 17.03.2011 Heard learned counsel for the

parties.

The petitioner seeks bail in a case

which has been registered against Satya

Narayan Sah and 7-8 unknown criminals for

offences under Sections 395 and 397 of the

Indian Penal Code. The occurrence relates to

the night of 16.01.1996.

Submission of the learned counsel for

the petitioner is that though he is not named

in the first information report but he has

not been put on test identification parade

despite the fact that he is in custody since

03.04.2009. It has also been submitted that

the petitioner has no criminal antecedent.

While opposing the prayer for bail,

learned counsel for the State submits that

the petitioner was absconder.

                              Considering         the        facts        and

                   circumstances       of   the   case,     let   the   above
                         2




          named   petitioner     be    released    on    bail    on

          furnishing    bail     bond    of      Rs.10,000/-(ten

          thousand)    with    two    sureties    of    the     like

amount each to the satisfaction of learned 6th

Additional Sessions Judge, East Champaran,

Motihari in Sessions Trial No. 754 of 2009

arising out of Ramgarhwa P.S.Case No. 003 of

1996.

Tahir/- ( Shyam Kishore Sharma, J.)