IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12042 of 2008
MANGAL MANJHI & ANR
Versus
STATE OF BIHAR
-----------
3 8.7.2008 Heard the counsel for the petitioner and the
counsel appearing on behalf of the State.
Petitioners are accused in a case under Sections
302, 201 and 34 of the Indian Penal Code.
Petitioner no. 1 is father whereas petitioner no.
2 is brother of the deceased. There is no eye witness to the
occurrence. The wife of the deceased had stated that there
was a dispute with respect to property and her husband had
deserted her as a result of which her brother in-law who is
petitioner no. 2 had grabbed the entire property. She
suspects that it is the father and her brother-in-law
(petitioners) may be responsible for killing her husband.
During investigation apart from suspicion there is no direct
evidence to suggest that the petitioners were responsible for
the occurrence except the suspicion aforesaid.
Considering the aforesaid facts, the petitioners
namely Mangal Manjhi and Nago Manjhi are directed to be
released on bail in connection with Warisaliganj P.S. Case
No. 118 of 2007 on furnishing bail bond of rupees ten
thousand with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Nawada.
Sanjay (Sheema Ali Khan, J.)