High Court Patna High Court - Orders

Geeta Devi vs The State Of Bihar on 18 October, 2011

Patna High Court – Orders
Geeta Devi vs The State Of Bihar on 18 October, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.23303 of 2011
                          Geeta Devi wife of Ram Bilash Sadai
                                        Versus
                                  The State Of Bihar
                                      -----------

4/ 18.10.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 366, 366-A, 368, 372, 373 of the Indian

Penal Code and section 3(i) (x) of Scheduled Castes and Scheduled

Tribes (Prevention of Atrocities) Act.

Considering that the girl has been recovered and she

stated that she had been sold for the purpose of marriage and not for

prostitution, let the petitioner, above named, be released on bail

after framing of charge in the case against her 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 below to

the satisfaction of the Chief Judicial Magistrate, Madhubani, in

connection with Deodha P.S. Case No.15 of 2010, subject to the

conditions (i) That one of the bailors will be a close relative of the

petitioner, who will give an affidavit giving genealogy as to how he

is related with the petitioner and another bailor shall be Ram Prasad

Sadai, cousin brother-in-law of the petitioner. The bailor will

undertake to furnish information to the court about any change in the

address of the petitioner, (ii) That the affidavit shall clearly state that

the petitioner is not an accused in any other case and, if she is, she

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
2

implicated in any other case of similar nature after her release in the

present case and thereafter the court below will be at liberty to

initiate the proceeding for cancellation of bail on the ground of

misuse, (iv) That the petitioner will be well represented on each date

and if she fails to do so on two consecutive dates, her bail will be

liable to be cancelled.

JA/-                                           (Anjana Prakash,J.)