High Court Patna High Court - Orders

Ram Bahadur Manjhi & Anr. vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Ram Bahadur Manjhi & Anr. vs The State Of Bihar on 9 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.35755 of 2011
                      1. Ram Bahadur Manjhi, S/O-Late Mahavir Manjhi
                        2. Daya Nand Manjhi, S/O-Late Somar Manjhi
                                             Versus
                                     The State Of Bihar
                                           -----------

02 09.11.2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

Petitioners are not named in the first information report

and their names came in this case in course of investigation.

Annexure-3 to this petition reveals that petitioners were put on Test

Identification Parade but they were not identified by the informant.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioners be released on

bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) each

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

Additional Sessions Judge-IV, Danapur in connection with Sessions

Trial No. 1271 of 2010 arising out of Shahpur P.S. Case No. 87 of

2008.

     SHAHZAD                               ( Hemant Kumar Srivastava, J.)