IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11489 of 2011
PRABHA DEVI @ PRABHA PANDEY
Versus
THE STATE OF BIHAR
-----------
02. 27.04.2011 Petitioner is apprehending his arrest in a
complaint case in which cognizance has been taken
under Sections 420, 417, 418 of the I.P.C.
The accusation is that Rs. 2, 25, 000/- in cash
were received by the accused persons for execution of
sale deed of the land but the sale deed was not executed.
Subsequently the money was returned by issuance of
cheques which got bounced.
It is submitted by learned counsel for the
petitioner that though the agreement was between the
petitioner and the complainant but subsequently the
complainant himself refused to get the sale deed
executed. It is further submitted that the cheques which
got bounced was issued by the husband of the petitioner
who has been granted anticipatory bail by this Court vide
Cr. Misc. No. 2173 of 2011.
Considering the aforesaid facts, let the petitioner
namely Prabha Devi @ Prabha Pandey in the event of her
arrest or surrender before the Court below within a
period of 12 weeks from today, be released on
anticipatory bail on furnishing bail bond of Rs. 10,000/-
2
(ten thousand) with two sureties of the like amount each
to the satisfaction of Chief Judicial Magistrate, Patna in
connection with Complaint Case No. 377(C ) of 2010.
Shageer ( Dinesh Kumar Singh, J)