IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20213 of 2010
MOTI LAL SAH, SON OF LATE BISHWANATH SAH
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 419, 420, 467, 468,
34 of the Indian Penal Code and Sections 3 and 4 of Bihar
Lottery Act.
Considering the nature of allegations, in the event
of surrender of the petitioner, named above, within four
weeks from today in connection with Town P.S. Case No.
579 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 Chief
Judicial Magistrate, Muzaffarpur, 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 undertake to furnish
information to the court about any change in the address of
the petitioner, (ii) (iii) That the bailor shall also state on
affidavit that he will inform the court concerned if the
petitioner is implicated in any other case of similar nature
after his release in the present case and thereafter the court
2
below will be at liberty to initiate the proceeding for
cancellation of bail on the ground of misuse, (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