IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.18182 of 2011
PRABHAT NARAYAN SINGH - Petitioner
Versus
THE STATE OF BIHAR - Opposite Party
02/ 29.06.2011
Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Allegedly, petitioner got executed power of attorney from
the informant after duping and sold some land of the informant.
The contention of the learned counsel for the petitioner is
that case is of civil nature and title suit in respect of the disputed land
is pending between the informant and the petitioner.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the petitioner,
Prabhat Narayan Singh, be released on bail on furnishing bail bonds of
Rs 10,000/- with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Vaishali at Hajipur in
Hajipur Town P.S. Case no. 635/2010.
shahid (Hemant Kumar Srivastava,J)