High Court Patna High Court - Orders

Kalo Manjhi vs The State Of Bihar on 28 January, 2011

Patna High Court – Orders
Kalo Manjhi vs The State Of Bihar on 28 January, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.44931 of 2010
                            KALO MANJHI, son of Dwarik Manjhi
                                           Versus
                                    THE STATE OF BIHAR
                                        -----------

2 28.01.2011 Heard learned counsel for the

petitioner as well as learned P.P. for the

State.

Petitioner seeks bail in connection

with Sessions Trial No.220 of 2010 / 38 of

2010 arising out of Kawakol P.S. Case No.14

of 2009 registered under Sections 302,201

and 34 of the Indian Penal Code.

Petitioner is named in the F.I.R.

with allegation that he along with co-

accused Satyendra Manjhi pressed the neck of

deceased. Learned counsel for the petitioner

points out that in course of trial,

informant as well as one witness have not

supported the prosecution story. He further

submitted that a vague allegation of

pressing the neck of deceased has been

levelled against the petitioner.

Considering the facts and

circumstances, particularly, this aspect of

the matter that in course of trial informant

has not stated about the involvement of the
2

petitioner in present crime, petitioner,

namely, Kalo Manjhi is directed to be

released on bail on furnishing bail bonds of

Rs.10,000/-(ten thousand) with two sureties

of the like amount each to the satisfaction

of learned Addl. Sessions Judge, F.T.C.-III,

Nawada in connection with above stated

Sessions Trial No.220 of 2010 / 38 of 2010

arising out of Kawakol P.S. Case No.14 of

2009.

PN ( Hemant Kumar Srivastava,J.)