IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21014 of 2011
Ajay Kumar Singh @ Lakaru Singh, S/O-Late Loka Singh @ Lokh Nath Singh
Versus
The State Of Bihar
-----------
02 20.07.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Allegedly, petitioner fraudulently sold the land of
complainant to one Rajeev Kumar Singh.
The contention of learned counsel for the petitioner is
that the land in question was stood in the name of the petitioner and he
was rightful owner of the aforesaid land. Moreover, even if, the
prosecution story assumed to be true, then also, it is a case of civil
nature.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Sri B.K. Singh,
Judicial Magistrate, 1st Class, Bhojpur at Ara in connection with
Complaint Case No. 1805 (C) of 2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)