High Court Patna High Court - Orders

Kashi Manjhi vs The State Of Bihar on 4 March, 2011

Patna High Court – Orders
Kashi Manjhi vs The State Of Bihar on 4 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.415 of 2011
                           KASHI MANJHI
                                Versus
                        THE STATE OF BIHAR
                               ----------

03. 04.03.2011 Petitioner is apprehending his arrest in a case

registered under Sections 436/34 of the I.P.C.

After investigation the chargesheet was

submitted only against the son of the petitioner Vinod

Manjhi and the accusation was found false against this

petitioner but differing with the same cognizance has

been taken.

Considering the aforesaid facts, let the petitioner

namely Kashi Manjhi, in the event of his arrest or

surrender before the Court below within a period of 12

weeks from today, be released on anticipatory bail on

furnishing bail bond of Rs. 10,000/-(ten thousand) with

two sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Siwan in connection with Jamo

Bazar P.S. Case No. 38 of 2009.

Shageer                                              (Dinesh Kumar Singh, J)