High Court Patna High Court - Orders

Bhutali Manjhi vs The State Of Bihar on 7 July, 2011

Patna High Court – Orders
Bhutali Manjhi vs The State Of Bihar on 7 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.19392 of 2011
                           Bhutali Manjhi, S/O-Late Mussafir Manjhi
                                              Versus
                                     The State Of Bihar
                                            -----------

02 07.07.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the State.

Taking into consideration that only a suspicion

has been raised against the petitioner on the ground that he and

one Bhola Manjhi had illicit relationship with the deceased and

admittedly, co-accused Bhola Manjhi has already been granted

privilege of bail by another Bench of this Court, let the

petitioner be released on bail on furnishing bail bonds of Rs.

10,000/- (Ten Thousand) with two sureties of the like amount

each to the satisfaction of Additional Sessions Judge-II, Barh

in connection with Sessions Trial No. 161 of 2011 arising out

of Mokama P.S. Case No. 211 of 2010.

        Shahzad                            ( Hemant Kumar Srivastava, J.)