High Court Patna High Court - Orders

Mirtunjay Narayan Singh &Amp; Ors vs State Of Bihar on 2 August, 2010

Patna High Court – Orders
Mirtunjay Narayan Singh &Amp; Ors vs State Of Bihar on 2 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.18825 of 2010
                         MIRTUNJAY NARAYAN SINGH & ORS
                                            Versus
                                     STATE OF BIHAR
                                          -----------

3. 02.08.2010. Heard learned counsel for the

petitioners and counsel appearing for the

State.

The petitioners are apprehending their

arrest in a case registered under Sections 415,

420, 467, 468, 471, 193, 196 and 199 of the

I.P.C.

It is alleged that the petitioners got

their land recorded in their name by making

false representation that one of the ancestors

was issueless.

In the complaint petition the date of

occurrence has been assigned as 17.01.1997

whereas the complaint has been filed on

22.10.2007.

Considering the civil nature of the

allegation and lodging of complaint after ten

years of accruing of cause of action, let the

petitioners, namely, Mirtunjay Narayan Singh,

Sanjay Kumar Singh, Ajay Kumar Singh and Manoj

Kumar Singh, be released on bail in the event

of their arrest or surrender in the learned

court below within a period of twelve weeks
2

from today in connection with complaint case

no. 1235 of 2007, Trial No. 2664 of 2008 on

furnishing bail bond of Rs. 10,000/-(Ten

Thousand) each with two sureties of the like

amount each to the satisfaction of the learned

J.M. Ist Class, Aurangabad, subject to the

conditions as laid down under Section 438(2) of

Cr.P.C.

U.K. ( Dinesh Kumar Singh, J.)