High Court Patna High Court - Orders

Dharmendra Mandal @ Bhulla Mandal vs The State Of Bihar on 13 September, 2011

Patna High Court – Orders
Dharmendra Mandal @ Bhulla Mandal vs The State Of Bihar on 13 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.29830 of 2011
               1. Dharmendra Mandal @ Bhulla Mandal S/O Luxmi
                  Mandal R/O Vill. Piprahi, P.S. Ladaniya, Distt.
                  Madhubani.
                                          Versus
                                  1. The State Of Bihar
                                      -----------------

02. 13.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 341, 323, 366, 366A, 376

and 504 of the Indian Penal Code and Section 3(X)(XI) of

SC/ST Act.

It has been submitted that from the facts of the

case it appears to be a case of consent as also that the girl

was opined to be 16-17 years of age and no charge-sheet

was submitted under Section 376 IPC.

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 as fixed by the Court to

the satisfaction of Chief Judicial Magistrate, Madhubani

in connection with Ladaniya P.S. Case No. 13 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. The bailor will also undertake to
2

inform the Court if there is any change in the address of

the petitioner. (ii) That the affidavit shall clearly state that

the 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 the 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

and if he fails to do so on two consecutive dates, his bail

will be liable to be cancelled.

(Anjana Prakash, J.)
Vikash/-