IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.24051 of 2008
                                          NAGINA GOPE
                                               Versus
                                        STATE OF BIHAR
                                             -----------
2 09/07/2008 Heard learned counsel for the petitioner and learned counsel
representing the State.
According to the informant, his father and elder brother sold
one plot No. 6393 but in second page of the deed the accused added
one more plot 3554. Accordingly, the possession was declared by the
State Bank.
Submission is that no case of forger is made out. The
matter has been reported after a long lapse of time and the delay has
remained totally unexplained. Further submission is that this is a
matter of title suit and no criminal liability can be fastened.
Considering the facts and circumstances of the case, the
petitioner Nagina Gope is directed to be released on bail on
furnishing of bail bonds of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of Sri M. K. Roy, J.
M. Ist Class, Nalanda at Biharsharif in connection with Rahui P.S.
Case No. 209 of 2007.
avin. (Shyam Kishore Sharma, J.)