IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23901 of 2011
Manoj Kumar Sinha, Son of Late Surendra Kumar Bariyar, Resident of Mohalla
Chhotki Nawadah, P.S. Delha, District Gaya.
---------- Petitioner
Versus
The State Of Bihar
-------- Opposite Party
-----------
02/- 12/08/2011 Heard Mr. Sanjeev Kumar learned counsel for the
petitioner and Mr. Parmanand Prasad learned Additional Public
Prosecutor for the State.
The petitioner apprehends his arrest, in connection with
Complaint Case No. 1237 of 2010/Tr. No. 2169 of 2010 for the
offence punishable under Section 376 of the Indian Penal Code,
pending in the court of Chief Judicial Magistrate, Gaya, is named
accused in this complaint case filed after dismissal for non-
prosecution of earlier complaint with same allegation of having sexual
relationship on promise of marriage, but ultimately, did not complied
the same.
Considering the facts and circumstances of the case, in
the event of his arrest/surrender before the court below within four
weeks, let the above named petitioner be enlarged on bail on
furnishing bail-bond of Rs. 10,000/- (ten thousand only) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Gaya, in connection with Complaint Case No. 1237 of
2010/Tr. No. 2169 of 2010, subject to condition laid down under
Section 438(2) of the Criminal Procedure Code with additional
condition to remain physically present before the court below on each
2
and every date at least for three years or till disposal of the case,
whichever is earlier, in case of failure on two consecutive dates,
without giving any reasonable explanation, the liberty granted shall be
deemed to be cancelled.
Praveen/- ( Akhilesh Chandra, J.)