IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44931 of 2010
KALO MANJHI, son of Dwarik Manjhi
Versus
THE STATE OF BIHAR
-----------
2 28.01.2011 Heard learned counsel for the
petitioner as well as learned P.P. for the
State.
Petitioner seeks bail in connection
with Sessions Trial No.220 of 2010 / 38 of
2010 arising out of Kawakol P.S. Case No.14
of 2009 registered under Sections 302,201
and 34 of the Indian Penal Code.
Petitioner is named in the F.I.R.
with allegation that he along with co-
accused Satyendra Manjhi pressed the neck of
deceased. Learned counsel for the petitioner
points out that in course of trial,
informant as well as one witness have not
supported the prosecution story. He further
submitted that a vague allegation of
pressing the neck of deceased has been
levelled against the petitioner.
Considering the facts and
circumstances, particularly, this aspect of
the matter that in course of trial informant
has not stated about the involvement of the
2
petitioner in present crime, petitioner,
namely, Kalo Manjhi 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 Addl. Sessions Judge, F.T.C.-III,
Nawada in connection with above stated
Sessions Trial No.220 of 2010 / 38 of 2010
arising out of Kawakol P.S. Case No.14 of
2009.
PN ( Hemant Kumar Srivastava,J.)