High Court Patna High Court - Orders

Mannu Paswan vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Mannu Paswan vs The State Of Bihar on 8 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.26616 of 2011
                          Mannu Paswan son Late Ram Dayal
                                       Versus
                                 The State Of Bihar
                                      -----------

2/ 08.09.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks anticipatory bail in a case instituted

for the offence under sections 467, 419, 468 and120-B of the Indian

Penal Code.

The complainant alleged that a certain piece of land had

been sold to one Poonam Gupta by accused Ajit Kumar and Dinesh

Singh in which the petitioner was a witness on the sale deed.

Subsequently, the said Poonam Gupta also filed a case stating

therein that she had been cheated by Ajit Kumar and Dinesh Singh

by having been sold the land which did not belong to the persons

they had claimed.

Considering that both the complainant and Poonam

Gupta, the subsequent purchaser, have alleged fraud having been

committed on them by a certain document on which the petitioner

was a signatory, I am not inclined to grant him anticipatory bail.

Prayer for bail is rejected.

          JA/-                                                   (Anjana Prakash,J.)