High Court Patna High Court - Orders

Ratan Yadav vs The State Of Bihar on 1 August, 2011

Patna High Court – Orders
Ratan Yadav vs The State Of Bihar on 1 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.23851 of 2011
                    Ratan Yadav son of late Brijnandan Rai resident of village-Raghopur,
                       P.S.-Bakhtiyarpur, District Patna.
                                                     Petitioner.
                                                Versus
                    The State of Bihar.
                                                Opposite Party.
                                             -----------

2. 01.08.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 25.11.2010 in

connection with Bakhtiyarpur P.S. Case no. 315/2010 registered

under Sections 376, 511 and 323 of the I.P.C. on the allegation

that he attempted to commit rape on the informant.

Taking into consideration, the facts and

circumstances of the case as well as period of detention of the

petitioner in jail custody, let the petitioner be released on bail on

furnishing bail bond of Rs. 10,000/- (Ten Thousand only) each

with two sureties of the like amount each to the satisfaction of

learned A.D.J. III, Barh, District Patna in connection with

Bakhtiyarpur P.S. Case no. 315/2010.

Kamlesh                                               (Hemant Kumar Srivastava, J.)