High Court Patna High Court - Orders

Ravi Singh @ Ravi Shankar Singh vs State Of Bihar on 13 January, 2011

Patna High Court – Orders
Ravi Singh @ Ravi Shankar Singh vs State Of Bihar on 13 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.38358 of 2010
                        RAVI SINGH @ RAVI SHANKAR SINGH
                                            Versus
                                     STATE OF BIHAR
                                          -----------

3/- 13.01.2011 Supplementary affidavit is filed on behalf of

the petitioner.

Heard learned counsel for the petitioner as

well as learned P.P. for State.

Petitioner seeks his bail in connection with

Nauhatta P.S. Case No.4 of 2010 registered under

Sections 341, 342, 379, 384,386 and 504/34 of the

I.P.C.

Petitioner is named in the First Information

Report along with others with allegation that he as well

as other accused demanded extortion money from the

informant.

The contention of learned counsel for the

petitioner is that the instant case has been brought by

the informant on account of land dispute and as a

matter of fact, the informant wanted to construct road

on the land of petitioner and others, which was

protested by the petitioner and other accused. Learned
2

counsel for the petitioner also submits that so far as the

criminal antecedents of the petitioner is concerned, all

the cases were instituted against the petitioner on

account of land dispute.

On the other hand, learned counsel for the

informant vehemently opposes the prayer and submits

that the petitioner and his associates demanded

extortion money from the informant.

Considering the aforesaid facts and

circumstances as well as submission of the parties,

above named petitioner is directed to be released on

bail on furnishing bail bonds of Rs. 10,000/ with two

sureties of the like amount each to the satisfaction of

learned Chief Judicial Magistrate, Rohtas at Sasaram

in connection with above stated Nauhatta P.S. Case

No.4 of 2010.

( Hemant Kumar Srivastava, J.)
Ashwini/-