High Court Patna High Court - Orders

Sikandar Manjhi @ Satyendra … vs State Of Bihar on 7 March, 2011

Patna High Court – Orders
Sikandar Manjhi @ Satyendra … vs State Of Bihar on 7 March, 2011
                                        1




                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                                   Cr.Misc. No.35022 of 2010

                 SIKANDAR MANJHI @ SATYENDRA MANJHI
                 S/O LATE RAMU MANJHI
                                         --PETITIUONER
                                 Versus

                 THE STATE OF BIHAR                   --OPP.PARTY


3   07.03.2011

Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Perused the report regarding status of the two

criminal cases, as called for.

In this case, petitioner is named accused but

on the basis of confessional statement of apprehended

co-accused. As submitted, and appears from the

impugned order neither he was put on test identification

parade nor anything emerged against him.

Considering the facts and circumstances of

case, the petitioner is directed to be enlarged on bail on

his furnishing bonds of Rs.10,000/- (Rupees ten

thousand) with two sureties of the like amount each to

the satisfaction of t Smt. Sony, Judicial Magistrate, first

class, Patna City, in Bahadurpur P.S. Case no. 31 of

2009 subject to the condition that the petitioner shall
2

remain present before the court below on each and every

date till disposal of the case. If the petitioner fails to

remain present on three consecutive dates without any

reasonable explanation, the privilege granted shall be

deemed to be cancelled.

(Akhilesh Chandra, J.)
AAhmad