High Court Patna High Court - Orders

Kashi Nath Gupta &Amp; Anr vs State Of Bihar on 16 November, 2010

Patna High Court – Orders
Kashi Nath Gupta &Amp; Anr vs State Of Bihar on 16 November, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.35322 of 2010
                   1. KASHI NATH GUPTA S/O LATE LAXMI RAM GUPTA
                   2. MOHAN PRASAD GUPTA S/O KASHI NATH
                      GUPTA.........................PETITIONERS.
                              Versus
                                    STATE OF BIHAR
                                        -----------

02. 16.11.2010 Heard the learned counsel for the petitioners and the

State.

Submission of the learned counsel for the petitioners is

that sale deed is executed by the owner of the property.

Complainant is non-concerned lady having greedy eyes on the

property. According to her, she executed the sale deed in name of

Lalmuni Devi, could be believed, but now she is claiming

possession over part of the property that goes against her even for

accusation against her also, if really sale deed executed on her

behalf.

Having regard to the facts and circumstances of the

case, in the event of arrest or surrender within a period of one

month from the date of receipt/production of a copy of this order,

the above named petitioners shall be released on bail on furnishing

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

the like amount each to the satisfaction of the S.D.J.M.,

Bikramganj at Rohtas in connection with Complaint Case

No.56/2009, subject to the conditions as laid down under section

438(2) of the Code of Criminal Procedure.

Vikash                                              ( Mandhata Singh, J.)