High Court Patna High Court - Orders

Md. Salamat @ Budhan vs The State Of Bihar on 23 September, 2011

Patna High Court – Orders
Md. Salamat @ Budhan vs The State Of Bihar on 23 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.31722 of 2011
                      Md. Salamat @ Budhan, son of Md. Rayazul Haque
                                              Versus
                                     The State Of Bihar
                                  ----------------------------------

2. 23.09.2011 Heard learned counsel for the petitioner, learned

counsel for the Informant and the State.

The petitioner seeks bail in a case instituted for

the offence under Sections 366(A) and 34 of the Indian Penal

Code.

Considering that the alleged victim said to be above

16-17 years of age has stated that the petitioner had not

kidnapped her and nor did he sexually assault her, 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 to be fixed by the court

concerned to the satisfaction of Chief Judicial Magistrate,

Bettiah, in connection with Bettiah (M) P.S. Case No. 170 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 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
2

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.)
S.Ali