IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36597 of 2010
1. CHANDRA SHEKHAR SINGH
2. Manoj Kumar Singh
3. Sushil Kumar Singh
4. Upendra Singh
5. Tileshwar Singh
Versus
STATE OF BIHAR
------
2/ 28.01.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Petitioners are alleged for harvesting crop from
complainant’s field is claimed by petitioners about their possession
basing an agreement to sell. Submission is that to enforce the
agreement, Title Suit No. 44 of 2009 is filed and pending, on the
other hand criminal case is filed on behalf of the complainant
challenging agreement to sell as forged document. In any case, there
is claim and counter claim in between the parties.
Considering the facts and circumstances of the case, the
prayer of the petitioners is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Complaint Case No. 366 of 2010 (Tr. No. 1757 of
2010) 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 J.M., Ist Class,
Bhabhua subject to the conditions as laid down under Section 438(2)
of Cr. P.C.
shail (Mandhata Singh, J.)
2