IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39687 of 2010
LAL BABU SAHANI
Versus
STATE OF BIHAR
-----------
02. 03.11.2010 Petitioner is languishing in custody since
12.08.2009 in a case registered under Sections 363,
366, 376, 380 of the I.P.C.
It is alleged against the petitioner and others
to have taken the victim forcefully on 19.05.1999 from
the house of the complainant for which a complaint
was filed on 14.07.1999 when the F.I.R. was registered
on 12.10.1999.
It is apparent from the F.I.R. that when the
matter could not be settled between the parties then
the complaint was lodged. The 164 Cr.P.C. statement
though makes specific allegation against this
petitioner also in taking the victim away from the
house but no misbehavior has been alleged against
the petitioner. The victim in 164 Cr.P.C. statement has
also stated that subsequently she was reached to her
parents house by the accused persons.
Considering the delayed lodging of the
complaint and the 164 Cr.P.C. statement of the victim,
let the petitioner namely Lal Babu Sahani, be released
on bail on furnishing bail bond of Rs. 10,000/-(ten
2
thousand) with two sureties of the like amount each to
the satisfaction of 4th Additional Sessions Judge,
Muzaffarpur in connection with Katra P.S. Case No.
99 of 1999, Sessions Trial No. 314 of 2010.
Considering the fact that the petitioner was
absconding himself from several years, learned Court
below will be at liberty to cancel the bail bond of the
petitioner if the petitioner fails to appear on two
consecutive dates.
( Dinesh Kumar Singh, J.)
Shageer