High Court Patna High Court - Orders

Dalpati Manjhi & Anr. vs The State Of Bihar on 23 September, 2011

Patna High Court – Orders
Dalpati Manjhi & Anr. vs The State Of Bihar on 23 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.30485 of 2011
                                     Dalpati Manjhi & Anr.
                                               Versus
                                      The State Of Bihar
                                  ----------------------------------

2 23.9.2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

Petitioners are not named in the first information report

and their names came in this case in confessional statement of co-

accused Aftab Hussain. Apart from the aforesaid material there is

nothing against the petitioners.

Although the alleged occurrence took place in the year

2001 but taking into consideration the aforesaid facts and

circumstances of the case as well as the submissions of the parties let

the petitioners no.1. Dalpati Manjhi and 2. Fuchangi Manjhi, be

released on bail on furnishing bail bond of Rs.10,000/- with two

sureties of the like amount each to the satisfaction of A.D.J., F.T.C.-III,

Jamui, in S.T. No.693/10 arising out of Khaira P.S.Case No.114 of

2001.

AnilKrSinha                                 (Hemant Kumar Srivastava,J.)