IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15032 of 2008
AMBIKA RAM & ANR
Versus
STATE OF BIHAR
-----------
3. 14.07.2008 Heard the counsel for the petitioners and the state.
Allegation against these two petitioners, namely, Ambika
Ram and Jai Prakash Ram is that on false assurance to several
persons, petitioner No. 1 realized Rs 10,000/- to make arrangement
for their house loan from bank.
Counsel for the petitioners submits that the complainant
himself has taken a substantial amount on the assurance that he
will make arrangement for petitioner No. 2 for a job. On the basis of
complaint, police case bearing Mushrak P.S. Case No. 02/07 was
instituted. During investigation, none of the witnesses have stated
that either they had applied for bank loan or followed any
procedure for release of bank loan.
Considering the fact, prayer for anticipatory bail on
behalf of the above-named petitioners is allowed. In the event of
their arrest or surrender within four wee3ks from today in the court
below, they will be released on bail on furnishing bail bond of Rs
10,000/- (ten thousand) each with two sureties of the like amount
each to the satisfaction of CJM, Chapra in connection with above-
mentioned case subject to the conditions as laid down u/S 438(2) of
the Cr.P.C.
A.K.V ( Mridula Mishra, J.)