High Court Patna High Court - Orders

Satyanarain Mehta vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Satyanarain Mehta vs The State Of Bihar on 19 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.20877 of 2011
                             Satyanarain Mehta
                                    Versus
                             The State Of Bihar
                                     ******

For the petitioner : Mr. Shailendra Kumar Singh, Adv.

For the State : Mr. Lalan Kumar, APP
*****

02. 19.07.2011 Heard learned counsel for the petitioner and

Learned Additional Public Prosecutor for the State.

The petitioner apprehends his arrest in

connection with Birpur P.S. Case No. 180/2010 for

the offences under Sections 376/511 of the Indian

Penal Code and 3(x) of the S.C. & S.T. Act, pending in

the court of Sub-Divisional Judicial Magistrate, Birpur

(Supaul).

The petitioner is solitary named accused in

this case instituted five days after the alleged

occurrence on following the informant and making

unsuccessful attempt to do any wrong with her

(nothing specifically alleged). The case appears

instituted subsequently at the instance of brother of

the informant with whom police arrived there.

Considering the facts and circumstances of

the case, in the event of his arrest or surrender within

a period of four weeks, let the above-named petitioner

be enlarged on bail on furnishing bail bond of sum of

Rs. 10,000/- (ten thousand only) with two sureties of
2

the like amount each to the satisfaction of Sub-

Divisional Judicial Magistrate, Birpur (Supaul), in

connection with Birpur P.S. Case No. 180/2010,

subject to condition under section 438(2) of the Code

of Criminal Procedure, and additional condition to

attend the court regularly at least for two years or till

disposal of the case, whichever is earlier and in the

event of failure on two consecutive dates, without any

reasonable explanation, the privilege granted shall be

deemed to be cancelled.

Rajeev/                         ( Akhilesh Chandra, J.)