IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8249 of 2010
SANJEEV RAWAT
Versus
THE STATE OF BIHAR
-----------
03. 25.06.2010 Petitioner is languishing in jail since 22.10.2009
in a case registered under Section 376 of the I.P.C.
It is alleged that the petitioner and one Narendra
Rawat entered into the house of the informant and
committed the offence. It is submitted by learned counsel
for the petitioner that the occurrence as per the F.I.R. has
occurred in the night of 29.01.2008 whereas the F.I.R. was
lodged on 31.01.2008 and no specific injury has been
found. Moreover the petitioner is the neighbour of the
victim and having land dispute and to that effect the
materials have been collected during investigation and the
petitioner has no criminal antecedent.
Learned counsel for the State however states
that though materials have come in the case diary with
regard to the land dispute but it is with one Punam Kumari
and not with the petitioner.
Considering the delayed lodging of the F.I.R. and
medical examination of the victim and the period of custody,
let the petitioner namely Sanjeev Rawat be released on bail
on furnishing bail bond of Rs. 10,000/-(ten thousand) with
two sureties of the like amount each to the satisfaction of
2
Chief Judicial Magistrate, Jamui in connection with
Laxmipur(Gidhor) P.S. Case No. 22 of 2008.
It is made clear that if the petitioner will fail to
appear on three consecutive dates itself during the trial
then the Trial Court will be at liberty to cancel the bail bond
of the petitioner.
Shageer (Dinesh Kumar Singh, J.)