IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42959 of 2010
1. ARUN KUMAR URAON son of Umilal Uraon R.O.V
Line Tola (Shanti Nagar) Tatma toil, Maranga,
P.S. K. Hat. Dist-Purnea.
2. Dashrath Uraon son of late Buchachan Uraon,
R.O Jhil tola Baghmara, P.S K. Nagar Dist-
Purnea.
3. Manoj Kumar son of Sri Ram Prakash Mahto.
4. Paryag Prasad Das son of late Hari Prasad
Das.
Versus
1. THE STATE OF BIHAR.
2. Hari Kuzoor son of late Panna Lal Kuzoor,
R.O.V Maharajee hata, Police Station K.
Nagar, Dist-Purnea.
-----------
2 26.3.2011 1. Heard learned counsel for the petitioner and learned
counsel for the State.
2. Petitioner is an accused for offences punishable
under sections 420, 406/34, 323 and 504 of the Penal Code.
3. Learned counsel for the petitioner submits that the
allegation against the petitioner is that he entered into an
agreement with the informant for sale of 11 and ½ Kathas of land
for which advance was also paid but subsequently instead of
executing a sale deed in favour of the informant, the petitioner
sold 10 kathas of land in question to some other persons. This
dispute can be deemed to be a dispute for specific performance of
contract for which a suit has been filed impleading the owner of
the premises namely, the petitioner as well as the subsequent
purchaser.
4. Considering the aforesaid facts and circumstances,
this petition for anticipatory bail is allowed. In the event of arrest
or surrender within fifteen days from the date of
2
receipt/production of a copy of this order, the petitioners, namely,
Arun Kumar Uraon, Dashrath Uraon, Manoj Kumar and Paryag
Prasad Das are directed to be enlarged on bail on executing bail
bond of Rs. 10,000.00(ten thousand ) each with two sureties of the
like amount each to the satisfaction of Sub-Divisional Judicial
Magistrate, Purnea in Complaint case No. 651 of 2008 subject to
the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
Prakash (S.N.Hussain, J.)