IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.231 of 2011
RITLAL MANJHI, SON OF MUNNA JI MANJHI @MUNNA MANHI
Versus
THE STATE OF BIHAR
-----------
02 03.02.2011 Heard learned counsel for the petitioner as well as
learned Public Prosecutor for the State.
Petitioner seeks his bail in connection with Dulhin Bazar
P.S. Case No. 114 of 2010 registered under Section 7 of Essential
Commodities Act.
As per prosecution case itself, petitioner was driver of
the tractor on which 40 bags of wheat and 60 bags of paddy were
loaded. Furthermore, the statement of one Bahir Manjhi was recorded
by the Investigating Officer and the said Bahir Manjhi very clearly
stated that the said bags belong to one Raju Sharma.
Considering the aforesaid facts and circumstances as
well as period of detention of the petitioner in jail custody above named
petitioner is directed to be released on bail on furnishing bail bonds of
Rs. 10,000/- (Ten Thousand) with two sureties of the like amount each
to the satisfaction of learned Additional Chief Judicial Magistrate,
Danapur, Patna in connection with above stated Dulhin Bazar P.S. Case
No. 114 of 2010.
Shahzad (Hemant Kumar Srivastava, J)