IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29979 of 2010
KISHORI MANJHI
Versus
STATE OF BIHAR
-----------
2. 18.08.2010 Heard the learned counsel for the petitioner,
Kishori Manjhi who is rotting in jail custody in
connection with Gaya G.R.P. Case No. 29 of 2009 for the
offence u/S 3 R.P. (U.P.) Act and also heard learned
counsel appearing for the state.
At the very outset, learned counsel for the
petitioner points out that having similar situated facts,
one co-accused, namely, Ajay Choudhary @ Chhotka
Chuha has already been granted bail by one of the
benches of this court vide order dated 17.05.2010
passed in Cr. Misc. No. 16612 of 2010 as mentioned at
Paeragraph-10 of this bail petition to which learned
counsel appearing for the state fairly conceded.
Considering the facts and circumstances of
the case as well as the submission, the petitioner,
Kishori Manjhi is directed to be released on bail on
furnishing bail bond of Rs 10,000/- (ten thousand) with
two sureties of the like amount each in connection with
Gaya G.R.P. Case No. 29 of 2009 to the satisfaction of
Railway judicial Magistrate, Gaya.
AKV/ (Hemant Kumar Srivastava,J.)