IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22091 of 2010
SANTOSH AGRAWAL
Versus
STATE OF BIHAR
-----------
2 02.07.2010 Heard learned counsel appearing on behalf
of the petitioner and learned counsel appearing
on behalf of the State.
The petitioner is in custody in
connection with Amdabad P.S. No. 37 of 2010 for
offence punishable under Section 376 of the
Indian Penal Code.
Taking into consideration that the first
of the alleged incident of rape took place four
months back with the informant keeping quiet
until she has become pregnant, let the
petitioner namely, Santosh Agrawal be released
on bail on furnishing bail bonds of
Rs. 10,000/- with two sureties of the like
amount to the satisfaction of learned Chief
Judicial Magistrate, Katihar in connection with
Amdabad P.S. case No. 37 of 2010 subject to the
condition that the petitioner would be
attending the Court below on each and every
date fixed in the case and failure on his part
to attend the Court on two consecutive dates
without reasonable explanation to the
2
satisfaction of the Court below would confer
liberty to the Court concerned to initiate
proceeding for cancellation of his bail bond
and for taking him into custody.
Bibhash ( Jyoti Saran, J.)