High Court Patna High Court - Orders

Lallan Pratap Singh vs The State Of Bihar on 1 July, 2011

Patna High Court – Orders
Lallan Pratap Singh vs The State Of Bihar on 1 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.16605 of 2011
                                       Lallan Pratap Singh
                                                Versus
                                        The State Of Bihar
                                              -----------

3. 01.07.2011 Heard learned counsel for the petitioner as well

as learned additional Public Prosecutor for the state.

Admittedly, the petitioner is not owner of the

lands which was agreed to purchase by the complainant.

Although, it is stated that the complainant had given

advance money to the petitioner but considering the nature

of offence as well as this aspect of the matter that after

enquiry no process was ever served upon the petitioner

which is evident from the order of the learned Sessions

Judge, Gaya, let the petitioner, namely, Lallan Pratap Singh

be released on bail on furnishing bail bond of Rs. 10, 000/-

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

the satisfaction of Prabal Dutta, Judicial Magistrate, 1st

Class, Gaya, in Complaint Case No. 1429 of 2004.

(Hemant Kumar Srivastava, J.)
Ravi/-