High Court Patna High Court - Orders

Manjay Tanti @ Manoj Tanti vs The State Of Bihar on 4 April, 2011

Patna High Court – Orders
Manjay Tanti @ Manoj Tanti vs The State Of Bihar on 4 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.6860 of 2011
          MANJAY TANTI @ MANOJ TANTI, SON OF LATE MAHAVIR TANTI
                                        Versus
                               THE STATE OF BIHAR
                                      -----------

02 04.04.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Taking into consideration that petitioner is languishing in

jail custody since 08.08.2010 though neither he is named in the first

information report nor anything has been recovered from his

conscious possession and having not being put on test identification

parade, the Investigating Officer provided meat in sandwich for the

petitioner, 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 Sub Divisional Judicial Magistrate,

Supaul in connection with Supaul P.S. Case No. 221 of 2010.

     Shahzad                             (Hemant Kumar Srivastava, J )