IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22419 of 2010
SWARN DEEP YADAV @ SWARNDEEP KUMAR, SON OF SRI
CHANDRA SHEKHAR SINGH
Versus
STATE OF BIHAR
-----------
2. 09.07.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 366A and 34 of the Indian Penal Code.
The allegation in the First Information Report is that
his niece aged about 16 years had been kidnapped by the co-
accused. The petitioner was not named initially but
subsequently, some witnesses stated that he was also
responsible for the alleged kidnapping.
Considering the nature of allegation as also that the
petitioner is a young boy, 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 Chief Judicial Magistrate, Purnia, in K. Hat
(Madhubani) P.S. Case No. 98 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 bailor will undertake to
furnish information to the court about any change in 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
2
shall not be released on bail. (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. (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
be cancelled.
( Anjana Prakash, J.)
S.Ali