IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27086 of 2010
MANJU DEVI, wife of Indradeo Sah @ Indradeo Prasad Sah, resident of Mohalla
Rampur Bhikhari, P.S. - Kotwali, District - Munger.
----------- Petitioner.
Versus
THE STATE OF BIHAR ---- Opposite Party.
-------
02. 28.09.2010 Heard learned counsel for the petitioner, learned
counsel for the complainant opposite party no.2 and learned
Additional Public Prosecutor for the State.
Petitioner is named accused in this complaint case
carries allegation of getting the land mentioned in a sale deed
executed by complainant eight years ago of an area more than
agreed for which one title suit no. 127/2008 is already pending
in the court of 1st Sub-Judge, Munger.
Considering the facts and circumstances of the case,
in the event of her arrest/surrender before the court below
within four weeks of receipt of the copy of this order, petitioner,
namely, Manju Devi, is directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand only) with two
sureties of the like amount each to the satisfaction of Sri C.B.
Singh, Judicial Magistrate, 1st Class, Munger, in connection with
Complaint Case No. 1127C of 2008, subject to condition laid
down under Section 438(2) of the Criminal Procedure Code.
Rajeev/ (Akhilesh Chandra, J.)