IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15003 of 2008
BAIJU MANJHI
Versus
STATE OF BIHAR
-----------
4/ 10.07.2008 Heard learned Counsel for the petitioner and learned
Counsel appearing on behalf of the State.
A number of houses were looted. The First Information
Report was registered under Section 395 against unknown.
Submission is that the petitioner is not named in the First
Information Report and has not been put on Test Identification Parade and
there is no recovery from him. His name has come on the basis of
confessional statement of co-accused Guddu Manjhi.
Considering the facts and circumstances of the case, the
petitioner Baiju Manjhi is ordered to 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 the Chief Judicial Magistrate, Gaya in
connection with Bodh Gaya P.S. Case No. 21 of 2007.
kksinha/ (Shyam Kishore Sharma, J.)