High Court Patna High Court - Orders

Ram Narayan Bind @ Ram Narayan … vs The State Of Bihar on 13 September, 2010

Patna High Court – Orders
Ram Narayan Bind @ Ram Narayan … vs The State Of Bihar on 13 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.28020 of 2010
           RAM NARAYAN BIND @ RAM NARAYAN PRASAD @ SWAMI
   TRIYOGANAND Ji Maharaj S/o late Raghunath Bind Chela of late Sheo
Dharmanand Ji @ Deo Shankar Tiwari, R/o Vill. Chhotaka Rajpur, P.S. Semari,
                              Dist. Buxar
                                             Versus
                                   THE STATE OF BIHAR
                                          -----------

2/ 13.09.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

After death of Swami Shiv Dharmanandjee

Maharaj, complainant and this petitioner came

forward to claim themselves real heir Mahanth as his

successor. Both are claiming Chadar Mahanthi in

their favour but petitioner is claiming that right by a

deed said to be Chadar Mahanthi which is said forged

the creation of this petitioner. That deed is signed by

84 persons either Mahanth or anyway having

concerned with affair of Matths situated at different

places. Three of accused persons are allowed

anticipatory bail by this Court vide Cr. Misc. No.

11019 of 2010. There is clear observation that heir-

ship of Mahanth is to be decided by competent Civil

Court. Basing the allegation, which is denied also,

refusal of anticipatory bail cannot be justified.

Accordingly, prayer of the petitioner is

allowed.

In the event of arrest or surrender within
2

one month from the date of receipt/production of a

copy of this order in connection with Simari P.S. Case

No. 153 of 2009 arising out of Complaint Case No.

1000 (c) of 2009, above named petitioner shall be

released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand) with two sureties of the like

amount each to the satisfaction of C.J.M., Buxar

subject to the conditions as laid down under Section

438(2) of Cr. P.C.

Shail                            ( Mandhata Singh, J.)