High Court Patna High Court - Orders

Devendra Ravidas vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Devendra Ravidas vs The State Of Bihar on 16 August, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.25348 of 2011
                                         Devendra Ravidas
                                                Versus
                                        The State Of Bihar
                                          ----------

02/ 16.08.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 4.4.2011 in a case

registered under sections 452,366,380/34 and 376 of the IPC as

Noorsarai P.S. Case no.92/2006.

Admittedly, the aforesaid police case was registered on the

basis of the complaint petition filed by the informant.

It appears from perusal of the impugned order that the

victim has already returned to her home and she has specifically stated

against co-accused Yadubanshi Ravidas.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the petitioner,

Devendra Ravidas, be released on bail on furnishing bail bonds of Rs

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

of the Addl. Sessions Judge FTC No. III, Nalanda in Sessions Trial

no. 225/2011 arising out of Noorsarai P.S. Case no. 92/2006.

      shahid                                       (Hemant Kumar Srivastava,J)