IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17989 of 2010
1. PINTU MIAN
2. PAPPU MIAN
Versus
THE STATE OF BIHAR .
-----------
2/ 15/06/2010 Heard learned counsel for the petitioners and
learned counsel for the State.
Considering the nature of allegations under
Section- 420 of Indian Penal Code and 11 of the
Gambling Act when they are alleged to have not been
apprehended on the spot let the petitioners above named
surrender before the court below within four weeks when
they shall be enlarged on anticipatory bail upon
furnishing the bail-bonds of Rs.20,000/- (twenty
thousand) each along with two sureties of the like
amount each to the satisfaction of A.C.J.M., Patna City in
connection with Khajekallan P.S. Case No.233/09 subject
to the conditions laid down under Section-438(2) Cr.P.C.
If during the pendency of the present trial the
petitioners are found doing activities of a similar nature,
it shall clearly be considered as a misuse of the privilege
of bail when the prosecution shall be at liberty to take
steps accordingly before the court below itself with regard
to the present bail.
KC ( Navin Sinha, J.)