IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30485 of 2011
Dalpati Manjhi & Anr.
Versus
The State Of Bihar
----------------------------------
2 23.9.2011 Heard learned counsel for the petitioners as well as
learned Additional Public Prosecutor for the State.
Petitioners are not named in the first information report
and their names came in this case in confessional statement of co-
accused Aftab Hussain. Apart from the aforesaid material there is
nothing against the petitioners.
Although the alleged occurrence took place in the year
2001 but taking into consideration the aforesaid facts and
circumstances of the case as well as the submissions of the parties let
the petitioners no.1. Dalpati Manjhi and 2. Fuchangi Manjhi, be
released on bail on furnishing bail bond of Rs.10,000/- with two
sureties of the like amount each to the satisfaction of A.D.J., F.T.C.-III,
Jamui, in S.T. No.693/10 arising out of Khaira P.S.Case No.114 of
2001.
AnilKrSinha (Hemant Kumar Srivastava,J.)