High Court Patna High Court - Orders

Munni Lal Singh @ Munilal Singh vs State Of Bihar on 10 August, 2010

Patna High Court – Orders
Munni Lal Singh @ Munilal Singh vs State Of Bihar on 10 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.29053 of 2010
                          MUNNI LAL SINGH @ MUNILAL SINGH
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2. 10. 08. 2010. Heard learned counsel for the petitioner and the State.

The petitioner being deed writer is apprehending his

arrest in a case registered under Sections 420, 467 and 468 of the

Indian Penal Code.

It is alleged that property of the complainant has been

transferred by one Nabihan Bibi by executing a sale deed in favour

of one Bhim Choudhary. It is alleged that petitioner prepared the

alleged sale deed.

Considering the nature of allegation, let the above

named petitioner be released on bail in the event of his arrest or

surrender in the court below within a period of twelve weeks from

today, on furnishing bail bond of Rs. 10,000/- (Ten thousand) with

two sureties of the like amount each to the satisfaction of the

S.D.J.M., Bikramganj, Rohtas in connection with Complaint Case

No. 596/2009/Tr. No. 2724/2009, subject to the conditions as laid

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

          m.p.                                ( Dinesh Kumar Singh, J.)