IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.17093 of 2011
Raghu Kumar Korilia, Son of Bazaru Lal Korilia, Resident of
Village Harkugariya, P.S. Kochadhaman, District Kishanganj.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
-------------
03/- 13.10.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State, who
is armed with carbon copy of the case diary up to
paragraph – 121 dated 10.04.2009.
The petitioner apprehending his arrest in
connection with a case registered for the offence
punishable under Sections 341, 323, 504, 506 and 376/34
of the Indian Penal Code, is one of the named accused in
this case with allegation of having sexual relationship
with the informant on assurance of marriage and
continued doing so, but ultimately, refused to marry
when she became pregnant. The informant is aged about
more than 16 years.
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, Kishanganj, in connection with
Kochadhaman P.S. Case No. 113 of 2008, 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 till
disposal of the case, 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.)