IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.415 of 2011
KASHI MANJHI
Versus
THE STATE OF BIHAR
----------
03. 04.03.2011 Petitioner is apprehending his arrest in a case
registered under Sections 436/34 of the I.P.C.
After investigation the chargesheet was
submitted only against the son of the petitioner Vinod
Manjhi and the accusation was found false against this
petitioner but differing with the same cognizance has
been taken.
Considering the aforesaid facts, let the petitioner
namely Kashi Manjhi, in the event of his arrest or
surrender before the Court below within a period of 12
weeks from today, be released on anticipatory bail on
furnishing bail bond of Rs. 10,000/-(ten thousand) with
two sureties of the like amount each to the satisfaction of
Chief Judicial Magistrate, Siwan in connection with Jamo
Bazar P.S. Case No. 38 of 2009.
Shageer (Dinesh Kumar Singh, J)