IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.17284 of 2011 Bishwa Vijay Bahadur Singh And Anr. Versus The State Of Bihar -----------
3. 28.06.2011. Heard the learned counsels for the
petitioners and the State.
The petitioners are apprehending
their arrest in a case registered under
Sections 323, 420,467, 468, 471/34 of the
Indian Penal Code.
It is alleged that the land was
claimed by the informant by virtue of will
for which he filed probate case no. 40 of
2008 but part of the same land was also
claimed by one Laliteshwar Prasad Srivastava
who transferred the land in question in
favour of the petitioners.
It is submitted by the learned
counsel for the petitioners that the
informant has no claim since he himself
admits that the probate case is still
pending. It appears that the title suit is
also pending between the parties.
Considering the aforesaid facts, let
the petitioners, Bishwa Vijay Bahadur Singh
and Tiwari Lokesh, be released on bail in
2
the event of arrest or surrender before the
learned court below within a period of
twelve weeks from today in connection with
Jagdishpur P.S. Case No. 108 of 2009 on
furnishing bail bond of Rs.10,000/-(Ten
Thousand) each with two sureties of the like
amount each to the satisfaction of the
learned C.J.M. Bhojpur, Ara, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)