High Court Patna High Court - Orders

Manoj Bangiri @ Manoj Banhiri … vs The State Of Bihar on 12 July, 2010

Patna High Court – Orders
Manoj Bangiri @ Manoj Banhiri … vs The State Of Bihar on 12 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.22729 of 2010
                    1. Manoj Banagiri @ Manoj Banhiri s/o Kuldeep Bangiri
                              2. Kabita Acharya w/o Manoj Bangiri
                 resident of village Birat Nagar PS Hatkola Dist. Morang (Nepal)
                                                          Petitioners
                                           Versus
                                        THE STATE OF BIHAR .
                                           ----------

2 12.7.2010 Heard learned counsel for the petitioners and the State.

Petitioners are accused under sections 366A, 372,373 and

120B IPC.

Learned counsel for the petitioners submits that some of the

co-accused have been allowed bail by this court vide order dated

28.6.2010 passed in Cr. Misc. no. 18327 of 2010. He further submits

that petitioners are in custody since 5.3.2010.

Having regard to the facts and the circumstances, let the

petitioners be released on bail on furnishing bail bond of Rs 5,000/-

each with two sureties of the like amount each to the satisfaction of

Railway Judicial Magistrate, Bettiah, West Champaran in

Narkatiyaganj Rail P.S. Case no. 14 of 2010 with condition that both

the bailers would be local.

        shahid                                                 (S.P.Singh, J)