High Court Patna High Court - Orders

Dalpati Manjhi vs The State Of Bihar on 23 September, 2011

Patna High Court – Orders
Dalpati Manjhi vs The State Of Bihar on 23 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.30460 of 2011
                             Dalpati Manjhi, Son of Late Shivan Manjhi.
                                                Versus
                                        The State Of Bihar
                                              -----------

2 23.09.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for State.

Petitioner is languishing in jail custody since

19.12.2010 in a case registered under Section 302/34 of the

Indian Penal Code and 27 of the Arms Act.

Petitioner is not assailant and it is simply stated that he

was member of an unlawful assembly.

Although, the alleged occurrence took place in the

year 2006 but, admittedly, the petitioner is in jail custody since

long.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner, named

above, be released on bail on furnishing bail bonds of Rs.

10,000/- (ten thousand) each with two sureties of the like amount

each to the satisfaction of A.D.J.-II, Jamui, in connection with

Sessions Trial No. 337 of 2009 arising out of Sono P.S. Case

No. 26 of 2006.

( Hemant Kumar Srivastava, J.)
Md. Ibrarul