High Court Patna High Court - Orders

Sarjun Rajbanshi vs The State Of Bihar on 28 June, 2011

Patna High Court – Orders
Sarjun Rajbanshi vs The State Of Bihar on 28 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.18124 of 2011
                                     SARJUN RAJBANSHI
                                               Versus
                                       The State Of Bihar
                                             -----------

2 28.06.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

According to prosecution case itself, it was co-

accused, Laxman Rajbanshi who took the victim. Moreover,

when the victim was recovered and her statement under

section-164 of the Cr.P.C. was recorded, she specifically

stated that she was taken away by the aforesaid Laxman

Rajbanshi and one , Jhutla Rajbanshi @ Vijaiya. So far as

the petitioner is concerned, the victim has admitted that the

petitioner is uncle of aforesaid Laxman Rajbanshi.

Taking into consideration the aforesaid facts and

circumstances as well as submission of the parties, let the

petitioner, namely, Sarjun Rajbanshi be released on bail on

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

sureties of the like amount each in connection with

Mehandiya P.S. Case No. 92 of 2010 to the satisfaction of

Chief Judicial Magistrate, Jehanabad.

AKV/-                                     ( Hemant Kumar Srivastava,J.)