High Court Patna High Court - Orders

Abdul Rahman & Ors vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Abdul Rahman & Ors vs The State Of Bihar on 19 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.35193 of 2011
                 ======================================================

1. Abdul Rahman

2. Badsah Ahmad

3. Shoab Ahmad @ Shoaib Ahmad

4. Md. Soharab

5. Arif Hussain

6. Rakesh Kumar Srivastava
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================

2 19-10-2011 Heard learned counsels for the petitioners and the State.

The petitioners are apprehending their arrest in a complaint

case in which cognizance has been taken under Sections 420 and

468 of the Indian Penal Code.

The complainant’s husband is the full brother of petitioner

no.1. The complainant claims the property in question through a

gift/will. It is claimed by the petitioners’ side that they have

transferred the land to the extent of their share for valid

consideration and the husband of the complainant earlier also

filed a police case for the same accusation in which the final form

was submitted.

It appears that the title suit is also pending between the

parties.

Considering the civil nature of accusation, let the above

named petitioners be released on anticipatory bail in the event of
their arrest or surrender before the learned court below within a

period of twelve weeks from today, on furnishing the bail bond of

Rs. 10,000/- (ten thousand) each with two sureties of the like

amount each to the satisfaction of learned Sub-divisional Judicial

Magistrate, Gopalganj in connection with Complaint Case No.

553/2010 subject to the conditions as laid down under Section

438(2) of the Cr.P.C.

(Dinesh Kumar Singh, J)

Amrendra Kumar/-