High Court Patna High Court - Orders

Satish Paswan vs The State Of Bihar &Amp; Anr on 16 March, 2011

Patna High Court – Orders
Satish Paswan vs The State Of Bihar &Amp; Anr on 16 March, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr. Misc. No.44820 of 2010
                  SATISH PASWAN son of Ramjeevan Paswan
                                   Versus
                       THE STATE OF BIHAR & ANR
                                  -----------

2/ 16.03.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 366-A, 120-B of the Indian Penal Code.

It has been submitted that from the statement of the

alleged victim recorded under section 164 Cr. P. C. it appears to be a

case of consent between the parties.

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 below to the satisfaction of the Chief

Judicial Magistrate, Jehanabad, in connection with Arwal P.S. Case

No.63 of 2002 subject to the 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 affidavit shall

clearly state that the petitioner is not an accused in any other case

and, if he is, he shall not be released on bail, (iii) That the bailors

shall also state on affidavit that they 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 the
2

ground of misuse, (iv) 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, and (v) That the petitioner will be

well represented on each date and if he fails to do so on two

consecutive dates, his bail will be liable to be cancelled.

JA/-                                           (Anjana Prakash,J.)