IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32984 of 2010
KRISHNA TIWARI & ANR
Versus
THE STATE OF BIHAR
-----------
02/ 09-Sep-2010 Heard learned counsel for the petitioners and
learned counsel for the State.
Considering the allegation that co-accused,
Satya Narain Giri without having valid title has
executed sale-deed in favour of petitioner no.1 and
petitioner no.2 is a witness on the deed and considering
that there is no allegation of any impersonation or
forgery, the prayer for anticipatory bail is allowed.
In the event of arrest or surrender, both the
petitioners namely, KRISHNA TIWARI and
HARERAM YADAV shall be released on bail on
furnishing bail bond of Rs.10,000/- each with two
sureties of the like amount each to the satisfaction of
Chief Judicial Magistrate, Gopalganj in connection
with Bishambharpur PS Case No.26/2010 subject to the
condition as laid down under Section 438(2) of the
Cr.P.C.
perwez ( Shiva Kirti Singh, J.)