IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.22057 of 2011
Uma Singh @ Uma Shankar Singh
Versus
The State Of Bihar
-----------
2/ 22.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Parties are agnate from common ancestor said
litigating for ancestral property and only non-bailable
offence under Section 379 of the I.P.C. is said ornamental.
Considering the same, prayer of the petitioner for
bail is allowed.
Let the above named petitioner be enlarged 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., Gaya in connection with Belaganj P.S. Case No.
138 of 2010.
shail (Mandhata Singh, J.)