IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35707 of 2010
RAKESH KUMAR SINGH S/O LATE JAG MOHAN SINGH
Versus
STATE OF BIHAR
-----------
2. 11.10.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case
instituted for the offence under Sections 366 (A),
506/34 of the Indian Penal Code.
It has been submitted that initially a Sanha
was instituted about the disappearance of the
alleged victim in which no suspicion has been cast
against anyone where after 10 months later the
present complaint was instituted.
Considering the same, 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
Addl. District Judge II, Siwan in connection with S.
Tr. No. 398/2010 arising out of Ander P.S. Case No.
81/2009, subject to the conditions, (i) That one of
the bailor will be a close relative of the petitioner
2
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
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 case and thereafter the court below will
be at liberty to initiate the proceeding for
cancellation of bail on ground of misuse, (iii) 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, (iv) 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.
Fahad. ( Anjana Prakash, J. )