High Court Patna High Court - Orders

Deonarayan Singh &Amp; Anr vs The State Of Bihar on 19 April, 2011

Patna High Court – Orders
Deonarayan Singh &Amp; Anr vs The State Of Bihar on 19 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.44303 of 2010
                     1. DEONARAYAN SINGH
                     2. RAMANAND SINGH
                        ----------------------------------------- PETITIONERS
                                                 Versus
                                   THE STATE OF BIHAR
                                              -----------

2 19.4.2011 Heard learned counsel for the parties.

Alleged forgery or cheating is for

inclusion of house and Gohal with the vacant

land. Submission is that every thing was known

to the parties, both are Gotia, a sale deed is

executed on the same day in favour of

complainant’s son and for stamp an objection was

raised by the office which was replied, more

stamp was paid then only sale deed was executed

and now for the same cause title suit is also

pending between the parties filed on behalf of

complainant.

Thus, having regard to the facts and

circumstances of the case, 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

amount each to the satisfaction of Md. Salim,

Judicial Magistrate, 1st Class, Jamui in
2

Complaint Case No. 1533C/2009, subject to the

condition as laid down under section 438(2)

Cr.P.C.

AI                                     ( Mandhata Singh, J.)