High Court Patna High Court - Orders

Batish Kumar @ Santosh Kumar vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Batish Kumar @ Santosh Kumar vs The State Of Bihar on 27 July, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.17600 of 2011
                     Batish Kumar @ Santosh Kumar son of Sri Suresh Sah
                                               Versus
                                       The State Of Bihar
                                             -----------

3. 27.7.2011 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case

instituted for the offence under Sections 366, 366A

of the Indian Penal Code.

It has been submitted that from the facts

of the case itself it appears that it was a case of

consent between the parties.

Considering the same, let the petitioner

above named, 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

learned A.C.J.M., Naugachhia, District Bhagalpur in

connection with Gopalpur (Rangra) P.S. case

No.298 of 2010, subject to the conditions (i) That

one of the bailor will be a close relative of the

petitioner who will give an affidavit giving genealogy

as to how he is related with the petitioner. The bailor

will undertake to furnish information to the Court

about any change in address of the petitioner. (ii)

That the affidavit shall clearly state that the
-2-

petitioner is not an accused in any other case and if

he is he 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 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 ground of misuse, (iv) 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, (v) That the petitioner will be well

represented on each date if he fails to do so on two

consecutive dates, his bail will be liable to be

cancelled.

Narendra/                            ( Anjana Prakash, J. )