High Court Patna High Court - Orders

Bharat Rao And Anr. vs The State Of Bihar on 30 June, 2011

Patna High Court – Orders
Bharat Rao And Anr. vs The State Of Bihar on 30 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.12418 of 2011
                                BHARAT RAO AND ANR.
                                            Versus
                                    The State Of Bihar
                                          -----------

4 30.06.2011 Heard learned counsel for the petitioners as well as

learned counsel for the state.

Petitioners are not named in the first information report

and their name surfaced in this case in confessional statement

of co-accused, Sk Hakim. Admittedly, the victim has already

recovered but no TIP has been done. It appears that the

learned Additional Sessions Judge has observed that the victim

has been recovered on the basis of disclosure made by the

petitioners but learned counsel for the petitioners points out that

the aforesaid recovery has been made on the basis of

statement given by co-accused, Sk. Hakim which is evident

from Paragraph-12 of the case diary. It is further contended by

him that the petitioners have falsely been implicated in this case

at the instance of one, Ajay Rai who happens to be close to co-

accused, Sk. Hakim. It is contended by him that as a matter of

fact, the daughter of above-said Ajay Rai eloped with petitioner

No. 2 and subsequently, aforesaid Ajay Rai lodged a case

against lover of his daughter as well as others including

petitioner No. 2 and that is the reason of false implication of the

petitioners.

Taking into consideration the aforesaid facts and
2

circumstances of the case as well as submission of the parties,

let the petitioners, namely, Bharat Rao and Pappu Rao @

Babloo Rao @ Abhay Rao be released on bail on furnishing bail

bond of Rs 10,000/- (ten thousand) each with two sureties of

the like amount each in connection with Raxaul P.S. Case No.

170 of 2010 to the satisfaction of Sub Divisional Judicial

Magistrate, Raxaul (in-charge) at Motihari.

AKV/-                              (Hemant Kumar Srivastava,J.)