IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36372 of 2010
BIRENDRA PRATAP SINGH
Versus
STATE OF BIHAR
-----------
02. 28.01.2011 Heard learned counsel for the petitioner and the State.
Petitioner is claiming the land transferred by sale deed in
favour of one Dr. Usha Mishra.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, the above named
petitioner shall be released on bail on furnishing bail bond of
Rs.10,000/- (ten thousand) with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Rohtas at Sasaram in
connection with Sasaram (T) P.S. Case No.403 of 2007, subject to the
conditions as laid down under section 438(2) of the Code of Criminal
Procedure.
Vikash ( Mandhata Singh, J.)