High Court Patna High Court - Orders

Manoj Kumar Sinha vs The State Of Bihar on 12 August, 2011

Patna High Court – Orders
Manoj Kumar Sinha vs The State Of Bihar on 12 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.23901 of 2011

            Manoj Kumar Sinha, Son of Late Surendra Kumar Bariyar, Resident of Mohalla
            Chhotki Nawadah, P.S. Delha, District Gaya.
                                                                      ---------- Petitioner
                                         Versus
            The State Of Bihar
                                                                  -------- Opposite Party
                                       -----------

02/- 12/08/2011 Heard Mr. Sanjeev Kumar learned counsel for the

petitioner and Mr. Parmanand Prasad learned Additional Public

Prosecutor for the State.

The petitioner apprehends his arrest, in connection with

Complaint Case No. 1237 of 2010/Tr. No. 2169 of 2010 for the

offence punishable under Section 376 of the Indian Penal Code,

pending in the court of Chief Judicial Magistrate, Gaya, is named

accused in this complaint case filed after dismissal for non-

prosecution of earlier complaint with same allegation of having sexual

relationship on promise of marriage, but ultimately, did not complied

the same.

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, Gaya, in connection with Complaint Case No. 1237 of

2010/Tr. No. 2169 of 2010, 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 on each
2

and every date at least for three years or till disposal of the case,

whichever is earlier, 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.)