IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27468 of 2011
1.Ramsharan Lal S/o late Hazari Lal
2.Manorma Devi W/o Ramsharan Lal
3.Suresh Yadav @ Suresh Pd. Yadav
S/o late Rohan Yadav
4.Sarfu Khan S/o Lal Mohan Khan
All R/village Bisiyait, P.S.-Meskaur,
District- Nawada
5.Dinesh Pd. Sinha S/o late Lakhan Lal R/village-
Kenar Chatti, P.S.-Wazirganj, Dist.- Gaya
6.Rajendra Pandit S/o Jharo Pandit, R/v-Tetariya,
P.S.-Meskaur, District- Nawada
Versus
The State Of Bihar
-----------
2. 17.8.2011. Heard learned counsel for petitioners and learned
counsel for the State.
Petitioners apprehend their arrest in connection with a
case registered for the offence under sections 467, 471, 420,120(B),
452, 380 and 504 of the Indian Penal Code.
It is submitted on behalf of petitioners that petitioner
no.1 Ramsharan Lal purchased the land in question in the name of
his wife Manorma Devi (Petitioner no.2) and petitioner no.3 and
petitioner no.4 are witnesses to the aforesaid sale deed whereas
petitioner no.5 Dinesh Pd. Sinha is a vendor and co-sharer of the
aforesaid land and petitioner no.6 is identifier of the sale deed. There
is no partition between the vendor of the impugned sale deed and the
complainant. They are co-sharer. It is further submitted that the case
is essentially a dispute of civil nature. It is also submitted that co-
accused, namely, Ravindra Prasad Sinha and Manoj Kumar have
been granted anticipatory bail on 4.5.2011 by learned Sessions
Judge in A.B.P. No.276 of 2011.
Considering the submissions made above as also taking
2
into account the fact that the case arises out of a complaint, let the
petitioners, namely, 1.Ramsharan Lal, 2.Manorma Devi, 3.Suresh
Yadav @ Suresh Pd. Yadav, 4.Sarfu Khan, 5.Dinesh Pd. Sinha and
6.Rajendra Pandit in the event of their arrest or surrender before the
court below within a period of four weeks from the date of
receipt/communication of the order be released on bail on furnishing
bail bonds of Rs.5,000/- (five thousand) with two sureties of the like
amount each to the satisfaction of Shri Rahul Kumar, Judicial
Magistrate, Ist Class, Nawada in connection with Complaint Case
No.934 of 2010 subject to the conditions as laid down under section
438(2) of the Code of Criminal Procedure.
Md.S. ( Ashwani Kumar Singh, J.)