IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.6541 of 2011
MOHAN MANJHI @ MUKHIYA
Versus
THE STATE OF BIHAR
-----------
02 16.03.2011 By I.A. No.635 of 2011, it is prayed that the petitioner
has to file nomination for contesting Mukhiya election for which the
period fixed is 18.03.2011 to 25.03.2011. Accordingly, it is submitted
that the petitioner may be released on provisional bail for the said
period.
Having considered the matter, let the petitioner,
namely, Mohan Manjhi be released on provisional bail on furnishing a
bail bond of Rs.10,000/- (Rupees Ten Thousand) with two sureties of
like amount each to the satisfaction of Chief Judicial Magistrate,
Jamui in Sikandra P.S. Case No.217 of 2010 for the period aforesaid.
He would be required to surrender to the Court below on 26th March,
2011 and a surrender certificate would be filed in this Court
immediately thereafter.
List this case under the heading “For Admission” in
usual course thereafter.
Trivedi/ (Navaniti Prasad Singh, J.)