IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5584 of 2010
INDAR MUSHHAR SON OF NAGESHWAR MANJHI, R/O
MOHALLA- BAHADURPUR HOUSING COLONY, P.S.- AGAMKUAN, DISTRICT-
PATNA
Versus
THE STATE OF BIHAR
-----------
5 21/07/2010 Heard Mr. Harendra Kumar learned counsel
for the petitioner and learned APP for the State.
As prayed for, learned counsel for the
petitioner is permitted to make necessary correction in
the prayer portion of the petition.
Earlier prayer for bail of the petitioner was
rejected vide order dated 30.4.2009 passed in Cr. Misc.
No. 6520 of 2009.
Submission is that the petitioner is in custody
since 10.9.2008 and the process server of Nazarat has
reported that the witnesses named in the chargesheet
are non-existent. To ascertain this fact a report was
called for which has been received. It is further
submitted that supplementary affidavit has already
been filed.
Report dated 30th April, 2010 of the learned
Additional Sessions Judge, Patna City shows that the
process server enquired about the witnesses Om
Prakash, Rajhu Manjhi, Malti Devi and Ganesh Thakur
but no trace was made out.
2
Considering the facts and circumstances of
the case, the petitioner above named is directed to be
released on furnishing of bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to
the satisfaction of the learned Additional Sessions
Judge/concerned Court, Patna City in Sessions Trial
No. 670 of 2009 arising out of Sultanganj (Agamkuan)
P.S. Case No. 476 of 2006.
avin (Shyam Kishore Sharma, J.)