High Court Patna High Court - Orders

Mahadeo Manjhi vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Mahadeo Manjhi vs The State Of Bihar on 22 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.13331 of 2011
                                        Mahadeo Manjhi
                                             Versus
                                      The State Of Bihar
                                           -----------

04/ 22.07.2011 Heard learned counsel for the petitioner as well as

learned Addl. Public Prosecutor for the State.

Although petitioner is in jail custody since 20.6.2010 in a

case registered under sections 395 and 397 of the IPC and in course

of investigation one witness has identified him in test identification

parade but the contention of learned counsel for the petitioner is

that the petitioner was neighbour of the aforesaid witness and there

was some dispute between the petitioner and the aforesaid witness

on the point of wages and that is the reason petitioner has falsely

been implicated in this case.

I am not at all convinced with the submission.

Accordingly, his prayer for bail in connection with Pupari P.S. Case

no. 98/2010 pending in the court of SDJM, Pupari at Sitamarhi

stands rejected, at least, at this stage.

      shahid                                         (Hemant Kumar Srivastava,J)