High Court Patna High Court - Orders

Sanjay Kumar @ Sanjeev Kumar … vs The State Of Bihar on 16 June, 2010

Patna High Court – Orders
Sanjay Kumar @ Sanjeev Kumar … vs The State Of Bihar on 16 June, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.20496 of 2010
           SANJAY KUMAR @ SANJEEV KUMAR 'SUMAN', SON OF RAM DULAR
           MAHTO
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2. 16.06.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 363, 365 and 366 of the Indian Penal

Code.

Considering that there is no allegation that the

petitioner committed sexual assault upon the victim, 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 to the satisfaction of Additional Chief

Judicial Magistrate, Rosera, Distt. Samastipur, in Bithan P.S.

Case No. 15 of 2010 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 bailors will undertake to

furnish information to the court about any change in the

address of the petitioner. (ii)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. (iii)That the petitioner will be well represented on
2

each date and if he fails to do so on two consecutive dates,

his bail will be liable to the cancelled.

S.Ali                                    ( Anjana Prakash, J. )