High Court Patna High Court - Orders

Sangeera Devi &Amp; Anr vs State Of Bihar on 24 September, 2010

Patna High Court – Orders
Sangeera Devi &Amp; Anr vs State Of Bihar on 24 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.28798 of 2010
                          1. SANGEERA DEVI
                          2. GAURI SHANKAR CHOUDHARY
                              @ GOURI SHANKAR SINGH
                                 ------------------- PETITIONERS
                                              Versus
                                     STATE OF BIHAR
                                            -----------

2 24.9.2010 Heard learned counsel for the parties.

Land in question is transferred by co-

accused Sitaram Choudhary as husband of Noor

Jahan in favour of petitioner no.1 and

petitioner no.2 is her husband. According to

learned counsel, no question arises about

commission of any forgery or cheating.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioners shall 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 Sub-

Divisional Judicial Magistrate, Rohtas at

Bikramganj, Complaint Case No. 129 of 2010,

subject to the condition as laid down under

section 438(2) Cr.P.C.

AI                                                          ( Mandhata Singh, J.)