High Court Patna High Court - Orders

Ranjan Kumar Tiwari @ Ranjan … vs State Of Bihar on 15 June, 2010

Patna High Court – Orders
Ranjan Kumar Tiwari @ Ranjan … vs State Of Bihar on 15 June, 2010
                  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