IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12597 of 2008
MANOJ JHA @ MANOJ KUMAR JHA
Versus
THE STATE OF BIHAR
-----------
4/ 10.07.2008 Heard learned Counsel for the petitioner, learned Counsel
for the State and learned Counsel appearing on behalf of the informant.
The case under Sections 147, 148, 149 and 302 of the Indian
Penal Code was registered against this petitioner. Allegation is that at the
behest of Ram Srestha Jha the petitioner fired upon the informant but it
missed. Another firing made by co-accused Pankaj Jha @ Nepal Jha
caused injury to the informant’s wife who died.
Considering the facts and circumstances of the case, the
petitioner Manoj Jha @ Manoj Kumar Jha is ordered to 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, Begusarai in connection with Mansoorchak P.S. Case No.
69/2007.
kksinha/ (Shyam Kishore Sharma, J.)