High Court Patna High Court - Orders

Yogendra Raut vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Yogendra Raut vs State Of Bihar on 29 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.35615 of 2010
                                      YOGENDRA RAUT
                                              Versus
                                       STATE OF BIHAR
                                             -----------

02/ 29.09.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Petitioner happens to be father of co-accused Dharmendra

Raut against whom there is specific allegation that he along with other

co-accused Vikash kidnapped the victim girl and raped on her.

Statement of victim girl has been recorded under section 164 Cr.P.C

in which she has, nowhere, stated about the petitioner.

Considering the facts and circumstances of the case as well

as submissions of the parties, petitioner is directed to be released on

bail in connection with Kalyanpur P.S. Case no. 52 of 2010 on

furnishing bail bond of Rs 10,000-/ with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate,

Samastipur.

      shahid                                               (Hemant Kumar Srivastava,J))