High Court Patna High Court - Orders

Mangal Manjhi &Amp; Anr vs State Of Bihar on 8 July, 2008

Patna High Court – Orders
Mangal Manjhi &Amp; Anr vs State Of Bihar on 8 July, 2008
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.12042 of 2008
                            MANGAL MANJHI & ANR
                                   Versus
                               STATE OF BIHAR
                                -----------

3 8.7.2008 Heard the counsel for the petitioner and the

counsel appearing on behalf of the State.

Petitioners are accused in a case under Sections

302, 201 and 34 of the Indian Penal Code.

Petitioner no. 1 is father whereas petitioner no.

2 is brother of the deceased. There is no eye witness to the

occurrence. The wife of the deceased had stated that there

was a dispute with respect to property and her husband had

deserted her as a result of which her brother in-law who is

petitioner no. 2 had grabbed the entire property. She

suspects that it is the father and her brother-in-law

(petitioners) may be responsible for killing her husband.

During investigation apart from suspicion there is no direct

evidence to suggest that the petitioners were responsible for

the occurrence except the suspicion aforesaid.

Considering the aforesaid facts, the petitioners

namely Mangal Manjhi and Nago Manjhi are directed to be

released on bail in connection with Warisaliganj P.S. Case

No. 118 of 2007 on furnishing bail bond of rupees ten

thousand with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Nawada.

    Sanjay                                       (Sheema Ali Khan, J.)