High Court Patna High Court - Orders

Rajan Kumar vs The State Of Bihar on 20 October, 2011

Patna High Court – Orders
Rajan Kumar vs The State Of Bihar on 20 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.3715 of 2011
                   Rajan Kumar, son of Kartik Prasad, resident of village - Mathura, P.S. -
                   Shikarpur, District - West Champaran.
                                                                                   --------- Petitioner.
                                                        Versus
                   1.     The State of Bihar
                   2.     Soni Kumari, D/o - late Suresh Prasad, resident of village & P.S.
                          - Lauria, District - West Champaran.
                                                                              -----Opposite Parties.
                                           ----------------------------------

03. 20.10.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner, apprehends his arrest in

connection with Lauria P.S. Case No. 114/2010 for

offences under Sections 376/313/504 and 420 of the

Indian Penal Code, is one of the named accused in this

case with allegation of having physical relationship

with the informant on promise to marry, but, even after

continuing such relationship for reasonable long period

and causing two abortions nothing could be done.

Undisputedly, the victim informant is major

one and physical relationship was initiated only after

alleged promise.

Considering the facts and circumstances of

the case, in the event of his arrest or surrender within a

period of four weeks, let the above-named petitioner be

enlarged on bail on furnishing bail bond of sum of Rs.
10,000/- (ten thousand only) with two sureties of the

like amount each to the satisfaction of Chief Judicial

Magistrate, Bettiah, West Champaran, in connection

with Lauria P.S. Case No. 114/2010, subject to

condition under section 438(2) of the Code of Criminal

Procedure, and additional condition to attend the court

regularly till disposal of the case, in the event of failure

on two consecutive dates, without any reasonable

explanation, the privilege granted shall be deemed to

be cancelled.

Rajeev/-                         ( Akhilesh Chandra, J.)