High Court Patna High Court - Orders

Mangal Rishi @ Mangal vs The State Of Bihar on 24 March, 2011

Patna High Court – Orders
Mangal Rishi @ Mangal vs The State Of Bihar on 24 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.8445 of 2011
                      MANGAL RISHI @ MANGAL SON OF SOFI LAL RISHI
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

2. 24.3.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence u/s.366(A) of the Indian Penal Code.

It has been submitted that the victim in her statement

recorded u/s.164 Cr.P.C. did not allege any sexual assault

upon herself by the petitioner.

Considering the same, let the petitioner above

named, who is in custody since 7.9.2010, 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 Additional

Sessions Judge, F.T.C. No.VII, Purnea in S.T.No.38 of 2011

arising out of Kasba P.S. case No.35 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 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
-2-

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. )