IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29123 of 2011
Jaikant Kumar Deo @ Jaikant Deo, son of Suresh Prasad Deo @ Suresh
Deo
Versus
The State Of Bihar
-----------
3. 23.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 363 and 366A of the Indian Penal
Code.
Considering that there is no allegation that the
alleged victim was sexually assaulted and the fact that she was
recovered along with co-accused, let the petitioner above
named, who is in custody since 11.5.2011 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 Sri M. Kumar,
Judicial Magistrate, 1st Class, Saharsa, in connection with
Saharsa Sadar P.S. Case No. 204 of 2011 subject to the
following 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 the
other shall be the father 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 bailor shall also state
on affidavit that he will inform the court concerned if the
2
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 the ground of misuse (iii)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. (iv)That
the petitioner will be well represented on each date and if he
fails to do so on two consecutive dates, his bail will be liable to
be cancelled.
( Anjana Prakash, J.)
S.Ali