IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23851 of 2011
Ratan Yadav son of late Brijnandan Rai resident of village-Raghopur,
P.S.-Bakhtiyarpur, District Patna.
Petitioner.
Versus
The State of Bihar.
Opposite Party.
-----------
2. 01.08.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 25.11.2010 in
connection with Bakhtiyarpur P.S. Case no. 315/2010 registered
under Sections 376, 511 and 323 of the I.P.C. on the allegation
that he attempted to commit rape on the informant.
Taking into consideration, the facts and
circumstances of the case as well as period of detention of the
petitioner in jail custody, let the petitioner be released on bail on
furnishing bail bond of Rs. 10,000/- (Ten Thousand only) each
with two sureties of the like amount each to the satisfaction of
learned A.D.J. III, Barh, District Patna in connection with
Bakhtiyarpur P.S. Case no. 315/2010.
Kamlesh (Hemant Kumar Srivastava, J.)