High Court Patna High Court - Orders

Umashankar Prasad vs State Of Bihar on 14 March, 2011

Patna High Court – Orders
Umashankar Prasad vs State Of Bihar on 14 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.37733 of 2010
                                 UMASHANKAR PRASAD
                                           Versus
                                    STATE OF BIHAR
                                            -----

03. 14.03.2011 Heard learned counsel for the petitioner and the state.

Petitioner has power of attorney of his wife Shakuntla,

who claims the land in question as heir of Sukhdeo Lal. Informant is

claiming the same through gift deed. Title Suit is also pending for

the same.

Having regard to the facts and circumstances of the

case, in the event of arrest or surrender within a period of one month

from the date of receipt/production of a copy of this order, the above

named petitioner shall 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 the Chief Judicial Magistrate, Bhojpur at Ara in

connection with Udwant Nagar P.S. Case No.79 of 2010, subject to

the conditions as laid down under section 438(2) of the Cr. P.C.

Vikash                                            (Mandhata Singh, J.)