High Court Patna High Court - Orders

Upendra Yadav &Amp; Ors vs The State Of Bihar on 8 July, 2010

Patna High Court – Orders
Upendra Yadav &Amp; Ors vs The State Of Bihar on 8 July, 2010
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                           Cr.Misc. No.18172 of 2010
                1.   UPENDRA YADAV son of Sri Mahanth Yadav
                2.   Jagdish Yadav son of late Ram Prasad Yadav
                3.   Sita Ram Yadav son of late Neman Yadav
                4.   Yaso Lal Yadav son of late Ram Sahay Yadav-----------------Petitioners.
                                                        Versus
                                             THE STATE OF BIHAR .
                                                      -----------

3. 8.7.2010 Learned counsel for the petitioner seeks permission to

withdraw this case as against petitioner no.2, Jagdish Yadav, as he has

already been arrested by police.

Permission is accorded.

This application is dismissed as withdrawn as against

petitioner no.2.

Heard Learned counsel for the petitioners and the State.

Petitioners are alleged for submitting forged Land

Possession Certificate for which submission on their behalf is that no

land was provided to petitioner no.1 and rest of the petitioners undertake

to deposit the loan amount. His further submission is that really Land

Possession Certificate was obtained by them through Manoj Choudhary

and Promod Kamath and liability can be fixed upon them for preparing

forged certificate. As such, petitioners are allowed anticipatory bail

finding undertaking to deposit the loan amount.

Having regard to the facts and circumstances of the case, in

the event of arrest or surrender within a period of two months from the

date of receipt/production of a copy of this order after payment of the

loan amount either through cash or bank draft, above named petitioners

shall be released on bail on furnishing bail bond of Rs.10,000/-(Ten
2

thousand) each with two sureties of the like amount each to the

satisfaction of the A.C.J.M., Jhanjharpur, Distt.-Madhubani, in

connection with Ghoghardiha P.S. case no.79 of 2009 (G.R. no.1111 of

2009) ,subject to the conditions as laid down under section 438(2) of the

Code of Criminal Procedure.

Sudip                                      ( Mandhata Singh,J )