High Court Patna High Court - Orders

Parvesh Kumar Sinha vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Parvesh Kumar Sinha vs The State Of Bihar on 29 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.25067 of 2011
                          Parvesh Kumar Sinha son of late Ambika Prasad,
                          Resident of Mohalla- Ashok Vihar Colony,
                          Maranpur, P.S.-Civil Lines, District-Gaya.
                                                 Versus
                                         The State Of Bihar
                                               -----------

2. 29.7.2011. Heard learned counsel for the petitioner and learned

counsel for the State.

It is alleged that after execution of agreement and

receiving some amount in advance for sale of land, the petitioner

refused to execute the sale deed. Learned counsel for the petitioner

submits that since the complainant failed to make payment of

balance amount within time, the petitioner was not under obligation

to execute the sale deed. He also submits that the dispute, if any, is

essentially of a civil nature.

Taking into consideration the nature of accusation, let

the petitioner, namely, Parvesh Kumar Sinha in the event of his

arrest or surrender before the court below within a period of four

weeks from the date of receipt/communication of the order, be

released on bail on furnishing bail bonds of Rs.5,000/- (five

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

satisfaction of Smt. Niharika, J.M., Ist Class, Gaya in connection

with Complaint Case No.70 of 2008, Trial No.289 of 2010 subject

to the conditions as laid down under section 438(2) of the Code of

Criminal Procedure.

Md.S.                                          ( Ashwani Kumar Singh, J.)