IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20531 of 2011
1. Aravind Kumar Mahto @ Arvind Mahto
2. Govind Kumar
Versus
The State Of Bihar
-----------
2/ 14.07.2011 Heard learned counsel for the petitioners and
learned counsel for the State.
Rape if really was committed is not followed by
other violence as no injury is found on person of the victim
and petitioners remained in custody since 10.12.2010.
Taking the same into consideration, prayer of the
petitioners for bail is allowed.
Let the above named petitioners be enlarged on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand)
each with two sureties of the like amount each to the
satisfaction of Addl. Sessions Judge, F.T.C. No.I, Begusarai
in connection with S.T. No. 256 of 2011 arising out of
Begusarai Sahebpur Kamal P.S. Case No. 223 of 2010.
shail (Mandhata Singh, J.)