High Court Patna High Court - Orders

Aravind Kumar Mahto @ Arvind Mahto … vs The State Of Bihar on 14 July, 2011

Patna High Court – Orders
Aravind Kumar Mahto @ Arvind Mahto … vs The State Of Bihar on 14 July, 2011
                     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.)