IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20129 of 2011
Ramjee Manjhi @ Sadhujee
Versus
The State Of Bihar
-----------
2 14-07-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
Allegedly, one stain gun, 9 pistols, 4 live cartridges
and two empty cartridges kept in a Windauliya and three live
bombs as well as some police dress were recovered from house
of the petitioner.
The contention of learned counsel for the petitioner is
that the aforesaid recovery has been made in absence of the
petitioner and as a matter of fact, this case is nothing but high-
handedness of the police. It is also pointed out by him that
earlier, the petitioner was booked several times by the police in
false cases of Arms Act and dacoity and almost in all the cases,
he has already been granted privilege of bail by this court and
details of the aforesaid cases, have been pleaded at paragraph-
14 of the bail petition. It is also pointed out by him that the
petitioner is languishing in jail custody for three and a half years
and uptill now, his trial could not be concluded and having more
or less similar allegation, one co-accused, namely, Kamal Manjhi
has already been granted bail by another bench of this court by
order dated 04.02.2009 passed in Cr. Misc. No. 3556 of 2009.
Taking into consideration the aforesaid submissions,
2
particularly, keeping in mind the period of detention in jail
custody, let the petitioner, namely, Ramjee Manjhi @ Sadhujee
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. 336 of 2009 arising out of
Wazirganj P.S. Case No. 152 of 2005 to the satisfaction of
Additional Sessions Judge-VI, Gaya subject to condition that one
of the sureties must be close relative of the petitioner who shall
swear an affidavit disclosing his relation with the petitioner and
furthermore, the petitioner shall attend the trial court on each
and every date regularly for a period of nine months and if he
fails to do so without any reasonable explanation, learned trial
court shall be at liberty to cancel the bail bonds of the petitioner.
AKV/- ( Hemant Kumar Srivastava,J.)