IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1810 of 2011
JETHU MANJHI
Versus
THE STATE OF BIHAR
2 01.03.2011
Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Petitioner seeks his bail in connection with Wazirganj
(Thankupa) P.S. case no.184/2010 registered under sections
25(Ib)A,26, 35 of the Arms Act and 17 of the CLA Act.
Allegedly, one country made katta without any cartridge
was recovered from the possession of the petitioner. Petitioner is
languishing in jail custody since 7.8.2010 and as per submission of the
learned counsel for the petitioner, the petitioner does not have any
criminal antecedent.
Taking into consideration the above stated facts as well as
submissions, let the petitioner, Jethu Manjhi 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 Sri S. K. Tiwari, Judicial
Magistrate Ist Class, Gaya in Wazirganj (Tankupa) P.S. Case no.
184/2010.
Shahid (Hemant Kumar Srivastava,J.)