High Court Patna High Court - Orders

Raghu Kumar Korilia vs The State Of Bihar on 13 October, 2011

Patna High Court – Orders
Raghu Kumar Korilia vs The State Of Bihar on 13 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.17093 of 2011

                     Raghu Kumar Korilia, Son of Bazaru Lal Korilia, Resident of
                     Village Harkugariya, P.S. Kochadhaman, District Kishanganj.
                                                                          -------Petitioner
                                                 Versus
                     The State Of Bihar
                                                                    -----Opposite Party
                                               -------------

03/- 13.10.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State, who

is armed with carbon copy of the case diary up to

paragraph – 121 dated 10.04.2009.

The petitioner apprehending his arrest in

connection with a case registered for the offence

punishable under Sections 341, 323, 504, 506 and 376/34

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

this case with allegation of having sexual relationship

with the informant on assurance of marriage and

continued doing so, but ultimately, refused to marry

when she became pregnant. The informant is aged about

more than 16 years.

Considering the facts and circumstances of the

case, in the event of his arrest/surrender before the court

below within four weeks, let the above named petitioner

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

amount each to the satisfaction of Chief Judicial

Magistrate, Kishanganj, in connection with

Kochadhaman P.S. Case No. 113 of 2008, subject to

condition laid down under Section 438(2) of the

Criminal Procedure Code with additional condition to

remain physically present before the court below till

disposal of the case, in case of failure on two consecutive

dates without giving any reasonable explanation, the

liberty granted shall be deemed to be cancelled.

Praveen/-                        ( Akhilesh Chandra, J.)