IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35615 of 2010
YOGENDRA RAUT
Versus
STATE OF BIHAR
-----------
02/ 29.09.2010 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner happens to be father of co-accused Dharmendra
Raut against whom there is specific allegation that he along with other
co-accused Vikash kidnapped the victim girl and raped on her.
Statement of victim girl has been recorded under section 164 Cr.P.C
in which she has, nowhere, stated about the petitioner.
Considering the facts and circumstances of the case as well
as submissions of the parties, petitioner is directed to be released on
bail in connection with Kalyanpur P.S. Case no. 52 of 2010 on
furnishing bail bond of Rs 10,000-/ with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Samastipur.
shahid (Hemant Kumar Srivastava,J))