High Court Patna High Court - Orders

Ambika Ram &Amp; Anr vs State Of Bihar on 14 July, 2008

Patna High Court – Orders
Ambika Ram &Amp; Anr vs State Of Bihar on 14 July, 2008
                      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.)