High Court Patna High Court - Orders

Nezam vs The State Of Bihar on 7 October, 2010

Patna High Court – Orders
Nezam vs The State Of Bihar on 7 October, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.30553 of 2010
                                            NEZAM
                               ----------------------- PETITIONER
                                             Versus
                               THE STATE OF BIHAR
                                               with
                             Cr.Misc. No.30554 of 2010
                              1. RUKSHANA KHATOON
                              2. MAJHAR ALAM
                              3. IFTEKHAR AHMAD
                              ------------------------ PETITIONERS
                                             Versus
                               THE STATE OF BIHAR
                                          -----------

2 7.10.2010 Heard learned counsel for the parties.

Co-accused Syed Afshan Rahman @ Afshan

Rahman transferred the part of landed property

in favour of petitioners of Cr.Misc.No. 30554 of

2010. She was claiming the land on the basis of

oral gift for which a memorandum was also

written later. Petitioner of Cr.Misc.No. 30553

of 2010 is a witness to the deed. Title suit is

pending between the parties. Co-accused Syed

Afshan Rahman has already been allowed

anticipatory bail by a Bench of this Court.

In that view of the matter, 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
2

amount each to the satisfaction of Chief

Judicial Magistrate, Gaya in Kotwali P.S. Case

No. 129/2010, subject to the condition as laid

down under section 438(2) Cr.P.C.

AI                                   ( Mandhata Singh, J.)