IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19392 of 2011
Bhutali Manjhi, S/O-Late Mussafir Manjhi
Versus
The State Of Bihar
-----------
02 07.07.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the State.
Taking into consideration that only a suspicion
has been raised against the petitioner on the ground that he and
one Bhola Manjhi had illicit relationship with the deceased and
admittedly, co-accused Bhola Manjhi has already been granted
privilege of bail by another Bench of this Court, 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 Additional Sessions Judge-II, Barh
in connection with Sessions Trial No. 161 of 2011 arising out
of Mokama P.S. Case No. 211 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)