High Court Patna High Court - Orders

Bhola Manjhi vs The State Of Bihar on 17 March, 2011

Patna High Court – Orders
Bhola Manjhi vs The State Of Bihar on 17 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.6229 of 2011
                      BHOLA MANJHI, SON OF SIDHESHWAR MANJHI
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2. 17.03.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections 302, 201 and 34 of the Indian Penal

Code.

It has been submitted that apart from strong suspicion

emerging against the petitioner on account of the alleged motive,

there is no cogent material against him.

Considering the same, let the petitioner above named,

be released on bail on furnishing bail bond of Rs. 5,000/- (Five

thousand) with two sureties of the like amount each or any other

surety to be fixed by the court concerned to the satisfaction of

Additional Chief Judicial Magistrate, Mokama, in Mokama P.S.

Case No. 211 of 2010 subject to the following conditions: (i)That

one of the bailors will be a close relative of the petitioner who will

give an affidavit giving genealogy as to how he is related with the

petitioner. The bailor will undertake to furnish information to the

court about any change in address of the petitioner. (ii)That the

affidavit shall clearly state that the petitioner is not an accused in

any other case and if he is, he shall not be released on bail.

(iii)That the bailor shall also state on affidavit that he will inform

the court concerned if the petitioner is implicated in any other
2

case of similar nature after his release in the present case and

thereafter the court below will be at liberty to initiate the

proceeding for cancellation of bail on the ground of misuse.

(iv)That the petitioner will give an undertaking that he will receive

the police papers on the given date and be present on date fixed

for charge and if he fails to do so on two given dates and delays

the trial in any manner, his bail will be liable to be cancelled for

reasons of misuse. (v) That the petitioner will be well represented

on each date and if he fails to do so on two consecutive dates,

his bail will be liable to be cancelled.

(Anjana Prakash, J.)
S.Ali