IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.23659 of 2011 Anil Manjhi, S/O-Gopal Manjhi Versus The State Of Bihar -----------
02 28.07.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since 12.10.2010
in connection with Civil Lines P.S. Case No. 244 of 2010 registered
under Sections 302/34 of the Indian Penal Code against unknown.
In course of investigation, the name of this petitioner
surfaced and some witnesses stated that prior to the alleged occurrence
deceased had quarreled with the petitioner and subsequently, it is
stated that petitioner made his extra-judicial confession before the
witness, namely, Ram Prit Manjhi.
The contention of learned counsel for the petitioner is
that almost all the above stated developments took place after one
month of the alleged occurrence and, as a matter of fact, none has seen
the petitioner killing the deceased.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, 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 Chief Judicial
Magistrate, Gaya in connection with Civil Lines P.S. Case No. 244 of
2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)