IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20125 of 2011
Dinesh Manjhi
Versus
The State Of Bihar
----------------------------------
3 28-09-2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Petitioner is in jail custody since 24.11.2007 in a case initially
registered under Section-307 & other minor sections of the Indian Penal
Code on 29/11/2006 but later on, Section-302 of the Indian Penal Code
was added on 23.12.2006.
Petitioner is named in the first information report with
allegation that he pierced dagger blow into the abdomen of the
informant as a result of which, the informant died in course of his
treatment.
The report of learned trial court reveals that charges were
framed against the petitioner on 21.01.2009 but uptill now, not a single
prosecution witness has been examined.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties coupled with period
of detention of the petitioner in judicial custody, let the petitioner,
namely, Dinesh Manjhi be released on bail on furnishing bail bond of Rs
10,000/- (ten thousand) with two sureties of the like amount each in
connection with Sultanganj (Agamkuan) P.S. Case No. 476 of 2006
corresponding to Sessions Trial No. 899 of 2008/670 of 2009 to the
satisfaction of Additional Sessions Judge-Ist, Patna City.
AKV/- (Hemant Kumar Srivastava,J.)