IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17600 of 2011
Batish Kumar @ Santosh Kumar son of Sri Suresh Sah
Versus
The State Of Bihar
-----------
3. 27.7.2011 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case
instituted for the offence under Sections 366, 366A
of the Indian Penal Code.
It has been submitted that from the facts
of the case itself it appears that it was a case of
consent between the parties.
Considering the same, let the petitioner
above named, be released on bail on furnishing bail
bond of Rs. 5,000/-(Five thousand) with two sureties
of the like amount each or any other surety to be
fixed by the court concerned to the satisfaction of
learned A.C.J.M., Naugachhia, District Bhagalpur in
connection with Gopalpur (Rangra) P.S. case
No.298 of 2010, subject to the conditions (i) That
one of the bailor will be a close relative of the
petitioner who will give an affidavit giving genealogy
as to how he is related with the petitioner. The bailor
will undertake to furnish information to the Court
about any change in address of the petitioner. (ii)
That the affidavit shall clearly state that the
-2-
petitioner is not an accused in any other case and if
he is he shall not be released on bail, (iii) That the
bailor shall also state on affidavit that he will inform
the court concerned if the petitioner is implicated in
any other case of similar nature after his release in
the present case and thereafter the court below will
be at liberty to initiate the proceeding for
cancellation of bail on ground of misuse, (iv) That
the petitioner will give an undertaking that he will
receive the police papers on the given date and be
present on date fixed for charge and if he fails to do
so on two given dates and delays the trial in any
manner, his bail will be liable to be cancelled for
reasons of misuse, (v) That the petitioner will be well
represented on each date if he fails to do so on two
consecutive dates, his bail will be liable to be
cancelled.
Narendra/ ( Anjana Prakash, J. )