IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20127 of 2010
RANJAN KUMAR TIWARI @ RANJAN TIWARI, SON OF NAGENDRA
TIWARI
Versus
STATE OF BIHAR
-----------
2. 15.06.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks anticipatory bail in a case
instituted for the offence under Sections 420 and 406 of the
Indian Penal Code.
The prosecution case is that a Trust was floated
by certain persons offering membership to the general public
offering them employment. However, no employment was
given to anyone by the Trust. The petitioner happens to be
an employee of the said Trust but there is no allegation that
he got the registration amount or defalcated the same.
In view of such, in the event of surrender of the
petitioner, named above, within four weeks from today in
connection with Bettiah Town P.S. Case No. 219 of 2007, 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 Chief Judicial Magistrate,
Bettiah, 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
2
bailors will 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