IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23820 of 2011
Ramdeo Manjhi
Versus
The State Of Bihar
----------------------------------
02. 08.08.2011 Heard learned counsel for the petitioner and
learned counsel for the State. Learned counsel appearing
on behalf of informant opposes the prayer of bail.
It is unfortunate that in cases of love affair either
in between the girl and boy are one sided whenever, girl
disappears family members, relations and friends of the
boy are made accused. In present case also that has
happened, co-accused Shrawan Kumar disappeared with
the victim lady allegedly married her, if were in love, now
is denied by the victim lady, but involvement of maternal
old grand father in any way cannot be justified. Rightly
was exonerated while charge sheet was submitted, appears
cognizance is taken and bail is refused without application
of mind.
Accordingly, let the above named petitioner 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 the Chief Judicial Magistrate, Gaya in
connection with Khizarsarai P. S. Case No.17 of 2011.
Vikash (Mandhata Singh, J.)