High Court Patna High Court - Orders

Ravi Kumar @ Ravi Rai vs State Of Bihar on 12 May, 2011

Patna High Court – Orders
Ravi Kumar @ Ravi Rai vs State Of Bihar on 12 May, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.41393 of 2010
      RAVI KUMAR @ RAVI RAI, SON OF DINESH RAI @ DINESH YADAV, RESIDENT
      OF MOHALLA-MUSALLAHPUR, P.S.-KADAMKUAN, DISTRICT-PATNA.
                                                                  .....Petitioner.
                                   Versus
      THE STATE OF BIHAR                                     .....Opposite Party.
      For the Petitioner         : Mr. Manish Kumar-3 (Advocate).
      For the State              : APP.
                                 -----------

02/ 12.01.2011 Heard the learned Counsel for the

petitioner and the learned Counsel appearing

on behalf of the State.

The petitioner seeks bail in a case

which has been registered under Sections

302/34, 120(B) of the Indian Penal Code.

Earlier, prayer for bail of the

petitioner was rejected on 05.01.2010

considering the allegation that he has caught

the victim and at that time he was shotted by

another accused.

Submission is that the petitioner is

in custody since 17.07.2006 and in any view of

the matter he is not the assailant of the

deceased. During entire investigation, except

the confessional statement of co-accused no

tangible material has come against the

petitioner.

Considering the facts and

circumstances of the case, let the above named
2

petitioner be released on bail on furnishing

bail bond of Rs. 10,000/- (Ten Thousand) with

two sureties of the like amount each to the

satisfaction of the learned Additional

Sessions Judge, IX/court concerned, Patna in

connection with Sessions Trial No. 1243 of

2006 arising out of Kadamkuan P.S. Case No.

416 of 2006.

(Shyam Kishore Sharma, J.)
kksinha/-