High Court Patna High Court - Orders

Dhaneshwar Ravidas vs State Of Bihar on 10 August, 2010

Patna High Court – Orders
Dhaneshwar Ravidas vs State Of Bihar on 10 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.29081 of 2010
                                DHANESHWAR RAVIDAS
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 10.08.2010. Heard learned counsel for the

petitioner and counsel appearing for the State.

The petitioner is apprehending his

arrest in a case registered under Section

366(A) of the I.P.C.

It is alleged against this petitioner

that he being the teacher enticed away the

victim. The statement of the victim under

section 164 Cr.P.C. was recorded and has been

brought on record as Annexure-2 which reflects

that the victim has not alleged anything

against this petitioner rather she has stated

that she went to her maternal grand-mother due

to ill behaviour of her parents.

Considering the statement of the victim

under section 164 Cr. P.C., let the petitioner,

Dhaneshwar Ravidas, be released on bail in the

event of his arrest or surrender before the

learned court below within a period of twelve

weeks from today in connection with Ariari P.S.

Case No. 40 of 2010 on furnishing bail bond of

Rs. 10,000/-(Ten Thousand) with two sureties of

the like amount each to the satisfaction of the
2

learned C.J.M., Sheikhpura, subject to the

conditions as laid down under Section 438(2) of

Cr.P.C.

U.K.                           ( Dinesh Kumar Singh, J.)