High Court Patna High Court - Orders

Santosh Agrawal vs State Of Bihar on 2 July, 2010

Patna High Court – Orders
Santosh Agrawal vs State Of Bihar on 2 July, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.22091 of 2010
                        SANTOSH AGRAWAL
                             Versus
                         STATE OF BIHAR

                                -----------

2 02.07.2010 Heard learned counsel appearing on behalf

of the petitioner and learned counsel appearing

on behalf of the State.

The petitioner is in custody in

connection with Amdabad P.S. No. 37 of 2010 for

offence punishable under Section 376 of the

Indian Penal Code.

Taking into consideration that the first

of the alleged incident of rape took place four

months back with the informant keeping quiet

until she has become pregnant, let the

petitioner namely, Santosh Agrawal be released

on bail on furnishing bail bonds of

Rs. 10,000/- with two sureties of the like

amount to the satisfaction of learned Chief

Judicial Magistrate, Katihar in connection with

Amdabad P.S. case No. 37 of 2010 subject to the

condition that the petitioner would be

attending the Court below on each and every

date fixed in the case and failure on his part

to attend the Court on two consecutive dates

without reasonable explanation to the
2

satisfaction of the Court below would confer

liberty to the Court concerned to initiate

proceeding for cancellation of his bail bond

and for taking him into custody.

Bibhash                                 ( Jyoti Saran, J.)