IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19939 of 2010
SURENDRA MEHTA, SON OF FATULI MEHTA
Versus
STATE OF BIHAR
-----------
2. 14.06.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks anticipatory bail in a case
instituted for the offence under Sections 366(A) of the Indian
Penal Code.
The allegation against the petitioner is that he
along with others had kidnapped the minor daughter of the
Informant. However, during investigation it transpired that it
was the nephew of the petitioner Lakhan Mehta who was in
fact, emotionally involved with the victim and had kidnapped
the girl for purposes of marriage.
In view of such, in the event of surrender of the
petitioner, named above, within four weeks from today in
connection with Gopalpur P.S. Case No. 468 of 2009, he
shall be released on anticipatory 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, Naugachiya, Bhagalpur, subject to the
conditions as laid down under section 438(2) Cr. P.C., and
(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
2
undertake to furnish information to the court about any
change in the address of the petitioner, (ii) That the
petitioner shall undertake to be represented on the first date
after cognizance and in case he fails to do so, his bail bond
will be liable to be cancelled, (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, and (iv)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 the cancelled.
(Anjana Prakash, J.)
S.Ali