IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.23303 of 2011
Geeta Devi wife of Ram Bilash Sadai
Versus
The State Of Bihar
-----------
4/ 18.10.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 366, 366-A, 368, 372, 373 of the Indian
Penal Code and section 3(i) (x) of Scheduled Castes and Scheduled
Tribes (Prevention of Atrocities) Act.
Considering that the girl has been recovered and she
stated that she had been sold for the purpose of marriage and not for
prostitution, let the petitioner, above named, be released on bail
after framing of charge in the case against her 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 below to
the satisfaction of the Chief Judicial Magistrate, Madhubani, in
connection with Deodha P.S. Case No.15 of 2010, subject to the
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 another bailor shall be Ram Prasad
Sadai, cousin brother-in-law 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 affidavit shall clearly state that
the petitioner is not an accused in any other case and, if she is, she
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
2
implicated in any other case of similar nature after her 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 be well represented on each date
and if she fails to do so on two consecutive dates, her bail will be
liable to be cancelled.
JA/- (Anjana Prakash,J.)