High Court Patna High Court - Orders

Bhola Prasad Singh vs State Of Bihar on 2 July, 2008

Patna High Court – Orders
Bhola Prasad Singh vs State Of Bihar on 2 July, 2008


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24263 of 2008
BHOLA PRASAD SINGH
Versus

STATE OF BIHAR

– – – –

2. 2.7.2008 Heard.

As may appear from the F.I.R. it was

Lalan Pratap Singh who had finalised the sale

of the land in question to the informant and

also received the consideration money. The

petitioner is the father of Lalan Pratap Singh

and that is exhibited by the copy of the sale

deed in question which is the part of the

F.I.R., considering which let the petitioner

be directed to be released from custody on

his furnishing a bond of Rs. 3,000/-( three

thousand) with two sureties of the like amount

each to the satisfaction of the Chief Judicial

Magistrate, Purnea, in K.Hat P. S.Case No. 180

of 2007.

Kanth

( Dharnidhar Jha, J.)