High Court Patna High Court - Orders

Gorakha Manjhi vs The State Of Bihar on 15 September, 2011

Patna High Court – Orders
Gorakha Manjhi vs The State Of Bihar on 15 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.29458 of 2011
                                          Gorakha Manjhi
                                               Versus
                                        The State Of Bihar
                                               -----------

02/ 15.09.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner, being father-in-law of the deceased has been

made accused in a case registered under sections 302, 201/34 of the

IPC and it appears from the impugned order of the learned Addl.

Sessions Judge that except confessional statement of the petitioner,

there is nothing against him.

Accordingly, petitioner, Gorakha Manjhi, is directed to be

released on bail on furnishing bail bonds of Rs 10,000/- with two

sureties of the like amount each to the satisfaction of the Addl. Chief

Judicial Magistrate, Danapur, Patna in Paliganj P.S. Case no. 35/2010.

      shahid                                        (Hemant Kumar Srivastava,J)