IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23936 of 2011
Pappu Manjhi
Versus
The State Of Bihar
----------------------------------
3 20-09-2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
Taking into consideration that the petitioner is in
jail custody since 14.09.2009 in a case registered under
Sections-302, 307, 323, 324, 325, 326/34 of the Indian
Penal Code and the injured of this case has received
simply injury and so far as the deceased is concerned,
admittedly, an omnibus allegation has been levelled
against the petitioner and other co-accused persons.
Moreover, on similar allegation, co-accused Madan Manjhi
has already been granted privilege of bail by another
bench of this court vide order dated 17-05-2011 passed in
Cr. Misc. No. 12619 of 2011, let the petitioner, namely,
Pappu Manjhi be released on bail on furnishing bail bonds
of Rs 10,000/- (ten thousand) with two sureties of the like
amount each in connection with Sessions Trial No. 1139 of
2011 arising out of Rani Talab P.S. Case No. 45 of 2008
to the satisfaction of Additional Sessions Judge-III,
Danapur, District-Patna.
AKV/- ( Hemant Kumar Srivastava,J.)