High Court Patna High Court - Orders

Satya Narayan Singh vs The State Of Bihar on 30 August, 2011

Patna High Court – Orders
Satya Narayan Singh vs The State Of Bihar on 30 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.26311 of 2011
                                   Satya Narayan Singh
                                          Versus
                                   The State Of Bihar
                                          *****

02. 30.08.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner, apprehends his arrest in

connection with Dhansoi P.S. Case No. 53/2010,

pending in the court of Chief Judicial Magistrate,

Buxar, is one of the named accused in this case being

purchaser of a land from husband of the informant

whereas the lands belong to her sons.

Submission is that earlier the land was

belonging to husband of the informant and petitioner

was not aware about transfer of the same in favour of

his sons. Now he has come to know about real facts

and lays no further claim over the land. Though, he

reserves his right to seek remedy as regard to

realization of money advanced.

Considering the facts and circumstances of

the case, in the event of his arrest or surrender within a

period of four weeks, let the above-named petitioner be
enlarged on bail on furnishing bail bond of sum of Rs.

10,000/- (ten thousand only) with two sureties of the

like amount each to the satisfaction of Chief Judicial

Magistrate, Buxar, in connection with Dhansoi P.S.

Case No. 53/2010, subject to condition under section

438(2) of the Code of Criminal Procedure, and

additional condition to attend the court regularly at

least for two years or till disposal of the case,

whichever is earlier and in the event of failure on two

consecutive dates, without any reasonable explanation,

the privilege granted shall be deemed to be cancelled.

Rajeev/                       ( Akhilesh Chandra, J.)