IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2285 of 2011
GANESH SHAHI AND ORS.
Versus
THE STATE OF BIHAR
-----------
2. 10.02.2011. Heard learned counsels for the petitioners and the State.
The petitioners are apprehending their arrest in a case
registered under Sections 467, 468, 471, 474 and 420 of the I.P.C.
It is alleged that the petitioner nos. 1 and 2 are
purchasers, petitioner nos. 3 and 4 are sellers, petitioner nos. 5 and
6 are identifiers of the sale deed and petitioner no.7 is the deed
writer. It is also alleged that petitioner nos. 1 and 2 sold the land in
question without authority to petitioner nos. 3 and 4.
The dispute is that the petitioners side sold the entire of
the lands which the inherited but the father of petitioner nos. 3 and
4 had two wives hence, the heirs of second wife also sold the part
of the land to the present informant. For the said dispute, the Title
Suit No. 284 of 2010 is also pending.
Considering the civil nature of accusation, let the
petitioners, Ganesh Shahi, Bashisth Narayan Shahi, Jay Shanker
Shahi, Vimal Shahi, Saket Bihari, Nand Lal Sahani and Bhikhari
Gupta 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. 507 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
-2-
C.J.M. Sitamarhi, subject to the conditions as laid down under
Section 438 of Code of Criminal Procedure.
U.K. (Dinesh Kumar Singh,J)