High Court Patna High Court - Orders

Smt.Kameshwari Kumari vs State Of Bihar on 3 March, 2011

Patna High Court – Orders
Smt.Kameshwari Kumari vs State Of Bihar on 3 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.37614 of 2010
                              SMT. KAMESHWARI KUMARI
                                      Versus
                                  STATE OF BIHAR
                                   ---with---
                            Cr.Misc. No.42975 of 2010
                              1. MD. SAZLUM
                              2. Jitendra Narain Singh
                              3. Mahi Narain Poddar
                                      Versus
                                THE STATE OF BIHAR
                                      ------

3/ 03.03.2011 Heard learned counsel for the petitioners and learned

counsel for the State.

Petitioner, Smt. Kameshwari Kumari is purchaser from

the complainant and her sister, while petitioners of Cr. Misc. No.

42975 of 2010 are witnesses and identifier to the deed. Crime if

committed at their hand is recital as their having no concern with

land transferred by their brother. Defence is about recital decided in

between the parties.

Considering the facts and circumstances of the case,

prayer of the petitioners is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Complaint Case No. 1898 of 2009 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 J.M., Ist Class, Saharsa subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)