IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30388 of 2011
Pradeep Prasad @ Kaju Prasad
Versus
The State Of Bihar
----------------------------------
02. 30.09.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in
connection with Siwan Town P.S. Case No. 161/2010
for offences under Sections 366A/368 and 511 of the
Indian Penal Code, is solitary named accused in this
case instituted on the basis of complaint case no.
1743/2010 with allegation of kidnapping minor
daughter of the complainant informant for ulterior
motive.
Submission is that case has been instituted
under some confusion. Petitioner has played no role,
moreover, parties have resolved their dispute and
compromise petition under due signatures has already
been filed.
Considering the facts and circumstances of
the case, in the event of victim and informant
appearing before the court below and on due
identification and supporting factum of compromise
with their free will and consent without any coercion
and informant also stood as one of the bailors, and 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 the like
amount each to the satisfaction of Chief Judicial
Magistrate, Siwan, in connection with Siwan Town
P.S. Case No. 161/2010, subject to condition under
section 438(2) of the Code of Criminal Procedure, and
additional condition to attend the court regularly till
disposal of the case, 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.)