High Court Patna High Court - Orders

Gobardhan Manjhi @ Mithun Manjhi vs State Of Bihar on 22 November, 2010

Patna High Court – Orders
Gobardhan Manjhi @ Mithun Manjhi vs State Of Bihar on 22 November, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.41552 of 2010
                          GOBARDHAN MANJHI @ MITHUN MANJHI
                                       Versus
                                   STATE OF BIHAR
                                    -----------

2. 22.11.2010. None appears for the petitioner. I

have heard the learned A.P.P. for the State.

Case being under Sections 461, 379 of

the IPC and petitioner not being named in the

FIR and having spent quite some days since

6.7.2010. The learned court below has

dismissed the prayer for bail merely because

of a confession by an accused who named him.

The petitioner was not put on test

identification parade. Incidentally, there

was no recovery from the possession of the

petitioner.

Let the above named petitioner be

released from custody on furnishing bond of

Rs.3,000/-(three thousand) with two sureties

of the like amount each to the satisfaction

of Sri R.K.Rai, J.M. Ist Class, Patnacity in

connection with Malsalami P.S.Case No.131 of

2010.

B.Kr.                                       ( Dharnidhar Jha,J.)