IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35550 of 2011
1.Urmila Devi, Wife of Late Shiv Sharma.
2.Ajit Kumar Sharma @ Ajit Sharma, Son of Late Shiv
Sharma.
Both are residents of Mohalla Dr. A.M. Das Lane,
Opposite Vishwakarma Mandir, Brahampura, P.S.
Brahampura, District Muzaffarpur.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
------------------
03/- 17/11/2011 Heard Mr. Dinesh Kumar learned counsel for the
petitioners and Mr. Chandra Sen Pd. Singh learned Additional
Public Prosecutor for the State.
The petitioners apprehending their arrest in
connection with a case registered for the offence punishable
under Sections 419, 420, 467, 468, 471 of the Indian Penal
Code, are named accused in this case being executants of a sale-
deed in the year 2011 in favour of other, who as submitted
enjoying the privilege. Further, one civil suit between the
parties is going on since the year 1982.
Submission is that that whatever grievance is against
such transaction, it is to be redressed in the aforesaid civil suit.
Considering the facts and circumstances of the case,
in the event of their arrest/surrender before the court below
within four weeks, let the above named petitioners be enlarged
on bail on furnishing bail-bond of Rs. 10,000/- (ten thousand
only) each with two sureties of the like amount each to the
satisfaction of Additional Chief Judicial Magistrate, Danapur,
Patna, in connection with Danapur P.S. Case No. 201 of 2011,
subject to condition laid down under Section 438 (2) of the Code
of Criminal Procedure with additional condition to remain
physically present before the court below on each and every date
at least for two years or till disposal of the case, whichever is
earlier and in case of failure on two consecutive dates without
giving any reasonable explanation, the liberty granted shall be
deemed to be cancelled.
( Akhilesh Chandra, J.)
Praveen/-