IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27845 of 2011
Jagarnath Manjhi & Anr.
Versus
The State Of Bihar
----------------------------------
2 08-09-2011 Heard learned counsel for the petitioners as
well as learned Additional Public Prosecutor for the state.
Taking into consideration that having similar
allegation, co-accused, namely, Pramod Manjhi has
already been granted privilege of bail by another bench of
this court vide order dated 04.08.2011 passed in Cr. Misc.
No. 25037 of 2011, let the petitioners, namely, Jagarnath
Manjhi and Ramagya Manjhi be released on bail on
furnishing bail bonds of Rs 10,000/- (ten thousand) each
with two sureties of the like amount each in connection
with Jogapatti P.S. Case No. 56 of 2011 to the satisfaction
of Chief Judicial Magistrate, Bettiah, West Champaran.
AKV/- ( Hemant Kumar Srivastava,J.)