High Court Patna High Court - Orders

Arbind Rai vs State Of Bihar on 10 December, 2010

Patna High Court – Orders
Arbind Rai vs State Of Bihar on 10 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.38804 of 2010
                                       ARBIND RAI
                                           Versus
                                    STATE OF BIHAR

3   10.12.2010

Heard learned counsel for the petitioner as well as

learned counsel for the state.

Petitioner is in judicial custody since 14.10.2009 in

connection with Bathnaha P.S. Case No. 149 of 2009

corresponding to S.Tr. No. 63 of 2010 registered under section

366/120B of the Indian Penal Code.

It appears from perusal of Annexure-2 of this petition that

in course of investigation, although the I.O. found the allegation

true against the petitioner but he, specifically, stated that the victim

has already returned to her home and presently she is in

possession of her father. Furthermore, I find that two witnesses

have already been examined and the concerning Addl. P.P. has

filed a petition before the court below to this effect that the

prosecution does not want to examine the remaining witnesses.

Considering the facts and circumstances as well as

submissions of the parties, the petitioner, namely, Arbind Rai is

directed to be released on bail on furnishing bail bonds of Rs.

10,000/- (ten thousand) with two sureties of the like amount each

in connection with Bathnaha P.S. Case No. 149 of 2009

corresponding to S.Tr. No. 63 of 2010 to the satisfaction of Sri S.P.

Pandey, Additional Sessions Judge-(F.T.C. No. III), Sitamarhi.

         AKV/-                                    (Hemant Kumar Srivastava,J.)