IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24158 of 2010
RAVI @ RAVINDRA YADAV @ SAURAV YADAV
Versus
STATE OF BIHAR
-----------
5 20.09.2010. Heard learned counsel for the parties.
The petitioner has been made accused in a case under
sections 364A,120B and 34 of the I.P.C.
The petitioner submits that neither the victim nor his
father suspected him, however, co-accused Awadhesh Yadav
named him and out of 5 witnesses, 4 have turned hostile in trial.
Victim Amit kumar has also not supported the prosecution case
and Petitioner is in custody for eleven months.
In the facts and circumstances of the case, let the
petitioner as above be released on bail on furnishing bail bond of
Rs.5,000/- (five thousand) with two sureties of the like amount
each to the satisfaction of the Additional Sessions Judge-cum-
F.T.C.No. III, Nawada in Nawada town Police Station Case No.
262 of 2009, Sessions Trial No. 50 of 10/13 of 10.
Petitioner would not be absent physically for more
than two consecutive dates at a stretch, till all the witnesses are
examined in trial, otherwise his bail bond would be cancelled and
he would be taken into custody.
Shashi. (Samarendra Pratap Singh, J.)