IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31106 of 2010
1. RAM BALI MANJHI, son of Labo Manjhi
2. Naresh Manjhi, son of Rameshwar Manjhi, both resident of village- Auriyar
Khurd, Police Station- Wazirganj, District- Gaya.
....Petitioners.
Versus
STATE OF BIHAR
-----------
3. 12.10.2010 Having heard learned counsel for the petitioners
and learned counsel for the State and also taking into
account that there is no direct material in the case diary to
connect these petitioners with the actual assault on the
husband of the informant and that the allegation at best
only is one regarding their alleged participation but
without any firearms whereas the deceased is said to have
died on account of injury on his person caused by firearms
and taking into account also specific assertion of the
petitioners in paragraph 10 of this application that they
have got no criminal antecedent, , this Court would direct
for release of the petitioners, namely, Ram Bali Manjhi
and Naresh Manjhi on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) each with two sureties of the like
amount each to the satisfaction of Chief Judicial
Magistrate, Gaya in connection with Wazirganj P.S. Case
No. 23 of 2010, subject to the following conditions:-
2
(i) The two bail bonds will be furnished, one by the
Government servant and the other by a close family
relative.
(ii) The petitioners will remain present in course
of trial on each and every day and their absence even for a
single day would automatically entail the consequences of
cancellation of their bail.
(iii) The petitioners in case are now made
accused in any other criminal case, that would itself lead
to cancellation of their bail.
Subject to the aforementioned conditions, the
prayer for bail of the petitioners is allowed.
kanchan/- ( Mihir Kumar Jha, J.)