High Court Patna High Court - Orders

Ram Shankar Yadav @ Rama Shankar … vs The State Of Bihar on 19 August, 2011

Patna High Court – Orders
Ram Shankar Yadav @ Rama Shankar … vs The State Of Bihar on 19 August, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.17256 of 2011
          Ram Shankar Yadav @ Rama Shankar Yadav, son of Ganesh Yadav
                                     Versus
                               The State Of Bihar
                                    -----------

4. 19.08.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Petitioner is in jail custody since 09.03.2011 in a case registered

under Section 365 of the Indian Penal Code.

It is stated that the petitioner took the victim but in course of

investigation at Para 33 of the case diary, the conductor of the bus was

examined by the Investigating Officer and the aforesaid conductor has

stated that he had seen the victim alone in his bus.

Considering the facts and circumstances of the case as well

as submissions of the parties, let the petitioner be released on bail on

furnishing bail bonds of Rs. 10, 000/-(ten thousand) each with two

sureties of the like amount each to the satisfaction of the Chief Judicial

Magistrate, Jehanabad in connection with Arwal P.S. Case No. 48 of

2011.

       Saif                                 (Hemant Kumar Srivastava, J.)