IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.8320 of 2011
Karu Manjhi
Versus
The State Of Bihar & Ors
---------------------------
10. 14.11.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Cancellation of bail so granted to Opposite Party Nos.2 to
5 is sought on the ground that O.P. No.5 at the time of filing of bail was
in custody in a case in Gujrat. O.P. No.5 is accepting this by filing a
counter-affidavit. It is admitted to the parties that no bail bond is
executed on behalf of O.P. NO.5. So, there is no need of cancellation of
any bail allowed to him. This much of the observation shall be taken
into consideration, whenever any bail application is filed on his behalf.
With such observation, this application for cancellation of
bail is dismissed.
Vikash ( Mandhata Singh, J.)