High Court Patna High Court - Orders

Abdul Jabbar vs The State Of Bihar on 29 March, 2011

Patna High Court – Orders
Abdul Jabbar vs The State Of Bihar on 29 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.6364 of 2011
             ABDUL JABBAR SON OF LATE ABDUL RAJJAK.
                                         Versus
                              THE STATE OF BIHAR
                                       -----------

2 29.03.2011 Heard learned counsels for the petitioner and

the complainant.

The petitioner is apprehending his arrest in a

complaint case in which cognizance has been taken

under Section 420 of the Indian Penal Code.

It is alleged against the petitioner to have

prepared a forged partition document of the land.

The land, in question, is being claimed by

both sides, since both sides are agnates.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in

the event of his arrest or surrender before the learned

Court below within a period of 12 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 learned Judicial Magistrate 1st Class,

Saharsa in connection with Complaint Case No.

217C/2008, subject to the conditions as laid down
2

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

(Dinesh Kumar Singh, J.)
Amrendra/-