IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29081 of 2010
DHANESHWAR RAVIDAS
Versus
STATE OF BIHAR
-----------
2. 10.08.2010. Heard learned counsel for the
petitioner and counsel appearing for the State.
The petitioner is apprehending his
arrest in a case registered under Section
366(A) of the I.P.C.
It is alleged against this petitioner
that he being the teacher enticed away the
victim. The statement of the victim under
section 164 Cr.P.C. was recorded and has been
brought on record as Annexure-2 which reflects
that the victim has not alleged anything
against this petitioner rather she has stated
that she went to her maternal grand-mother due
to ill behaviour of her parents.
Considering the statement of the victim
under section 164 Cr. P.C., let the petitioner,
Dhaneshwar Ravidas, be released on bail in the
event of his arrest or surrender before the
learned court below within a period of twelve
weeks from today in connection with Ariari P.S.
Case No. 40 of 2010 on furnishing bail bond of
Rs. 10,000/-(Ten Thousand) with two sureties of
the like amount each to the satisfaction of the
2
learned C.J.M., Sheikhpura, subject to the
conditions as laid down under Section 438(2) of
Cr.P.C.
U.K. ( Dinesh Kumar Singh, J.)