High Court Patna High Court - Orders

Baiju Manjhi vs State Of Bihar on 10 July, 2008

Patna High Court – Orders
Baiju Manjhi vs State Of Bihar on 10 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.15003 of 2008
                                   BAIJU MANJHI
                                       Versus
                                  STATE OF BIHAR
                                    -----------

4/ 10.07.2008 Heard learned Counsel for the petitioner and learned

Counsel appearing on behalf of the State.

A number of houses were looted. The First Information

Report was registered under Section 395 against unknown.

Submission is that the petitioner is not named in the First

Information Report and has not been put on Test Identification Parade and

there is no recovery from him. His name has come on the basis of

confessional statement of co-accused Guddu Manjhi.

Considering the facts and circumstances of the case, the

petitioner Baiju Manjhi 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, Gaya in

connection with Bodh Gaya P.S. Case No. 21 of 2007.

kksinha/                                                             (Shyam Kishore Sharma, J.)