IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2879 of 2011
SOHARAB ANSARI
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.4148 of 2011
PRANAV NANDAN RAI
Versus
THE STATE OF BIHAR
-----------
2. 08.03.2011. Heard learned counsels for the
petitioners and the State.
The petitioners are apprehending
their arrest in compliant case in which
cognizance has been taken under Sections
420, 467, 468, 323 and 504 of the I.P.C.
It is alleged that the
petitioners being the vendor and the deed
writer to have interpolated plot number
in the sale deed as the plot number
entered in the sale deed is of government
land.
It is submitted that the title
suit is also going on between the parties
for the said dispute. The petitioners
admit that the plot number mentioned in
the sale deed is correct plot number of
the land which they sold to the
complainant.
Considering the civil nature of
2
accusation, let the petitioners, Soharab
Ansari and Pranav Nandan, above named, be
released on bail in the event of arrest
or surrender before the learned court
below within a period of twelve weeks
from today in connection with complaint
case no. 346 of 2010 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 C.J.M.
Kaimur at Bhabhua, subject to the
conditions as laid down under Section
438(2) of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)