IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25348 of 2011
Devendra Ravidas
Versus
The State Of Bihar
----------
02/ 16.08.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 4.4.2011 in a case
registered under sections 452,366,380/34 and 376 of the IPC as
Noorsarai P.S. Case no.92/2006.
Admittedly, the aforesaid police case was registered on the
basis of the complaint petition filed by the informant.
It appears from perusal of the impugned order that the
victim has already returned to her home and she has specifically stated
against co-accused Yadubanshi Ravidas.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the petitioner,
Devendra Ravidas, be released on bail on furnishing bail bonds of Rs
10,000/- with two sureties of the like amount each to the satisfaction
of the Addl. Sessions Judge FTC No. III, Nalanda in Sessions Trial
no. 225/2011 arising out of Noorsarai P.S. Case no. 92/2006.
shahid (Hemant Kumar Srivastava,J)