High Court Patna High Court - Orders

Ramjee Manjhi @ Sadhujee vs The State Of Bihar on 14 July, 2011

Patna High Court – Orders
Ramjee Manjhi @ Sadhujee vs The State Of Bihar on 14 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.20129 of 2011
                             Ramjee Manjhi @ Sadhujee
                                           Versus
                                   The State Of Bihar
                                         -----------

2 14-07-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Allegedly, one stain gun, 9 pistols, 4 live cartridges

and two empty cartridges kept in a Windauliya and three live

bombs as well as some police dress were recovered from house

of the petitioner.

The contention of learned counsel for the petitioner is

that the aforesaid recovery has been made in absence of the

petitioner and as a matter of fact, this case is nothing but high-

handedness of the police. It is also pointed out by him that

earlier, the petitioner was booked several times by the police in

false cases of Arms Act and dacoity and almost in all the cases,

he has already been granted privilege of bail by this court and

details of the aforesaid cases, have been pleaded at paragraph-

14 of the bail petition. It is also pointed out by him that the

petitioner is languishing in jail custody for three and a half years

and uptill now, his trial could not be concluded and having more

or less similar allegation, one co-accused, namely, Kamal Manjhi

has already been granted bail by another bench of this court by

order dated 04.02.2009 passed in Cr. Misc. No. 3556 of 2009.

Taking into consideration the aforesaid submissions,
2

particularly, keeping in mind the period of detention in jail

custody, let the petitioner, namely, Ramjee Manjhi @ Sadhujee

be released on bail on furnishing bail bonds of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with Sessions Trial No. 336 of 2009 arising out of

Wazirganj P.S. Case No. 152 of 2005 to the satisfaction of

Additional Sessions Judge-VI, Gaya subject to condition that one

of the sureties must be close relative of the petitioner who shall

swear an affidavit disclosing his relation with the petitioner and

furthermore, the petitioner shall attend the trial court on each

and every date regularly for a period of nine months and if he

fails to do so without any reasonable explanation, learned trial

court shall be at liberty to cancel the bail bonds of the petitioner.

AKV/-                                  ( Hemant Kumar Srivastava,J.)