IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1743 of 2011
SHAMBHU MANJHI, SON OF BALESHWAR MANJHI
Versus
THE STATE OF BIHAR
-----------
02 28.02.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Petitioner seeks his bail in connection with Hilsa P.S.
Case No. 182 of 2010 registered under Sections 363 and 365 of the
Indian Penal Code.
Taking into consideration that having more or less similar
allegation co-accused Mauji Manjhi has already been granted
privilege of bail by this Court vide order dated 08.12.2010 passed in
Cr. Misc. No. 35471 of 2010 as well as this aspect of the matter that
no time and manner of occurrence have been given in the written
report of the informant, let the petitioner be released on bail on
furnishing bail bond of Rs. 10,000/- (Ten Thousand) with two sureties
of the like amount each to the satisfaction of Additional Chief Judicial
Magistrate, Hilsa, Nalanda in connection with above stated Hilsa P.S.
Case No. 182 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)