High Court Patna High Court - Orders

Chanirak Ravidas @ Chandirak … vs The State Of Bihar on 10 March, 2011

Patna High Court – Orders
Chanirak Ravidas @ Chandirak … vs The State Of Bihar on 10 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2625 of 2011
                    CHANIRAK RAVIDAS @ CHANDIRAK RAVIDAS
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2 10.3.2011 Heard the learned counsel for the petitioner as well

as learned Additional Public Prosecutor for State.

Taking into consideration that the husband and the

mother-in-law of the deceased have already been acquitted

by the Additional Sessions Judge I, Hilsa, at Nalanda vide

Judgment dated 29.1.2011 passed in Sessions Trial No.117 of

2009 and the petitioner happens to be Bhaisur of the

deceased, let the petitioner, Chanirak Ravidas @ Chandirak

Ravidas, be enlarged on bail on furnishing bail bond of

Rs.10,000/- with two sureties of the like amount each to the

satisfaction of the Ist Additional Sessions Judge, Hilsa ,

Nalanda, in Sessions Trial No.790 of 2010 arising out of

Khudaganj P.S. Case No.75/03.

Anilkr.sinha ( Hemant Kumar Srivastava,J.)