High Court Patna High Court - Orders

Chandra Shekhar Singh &Amp; Ors vs State Of Bihar on 28 January, 2011

Patna High Court – Orders
Chandra Shekhar Singh &Amp; Ors vs State Of Bihar on 28 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.36597 of 2010
                         1. CHANDRA SHEKHAR SINGH
                         2. Manoj Kumar Singh
                         3. Sushil Kumar Singh
                         4. Upendra Singh
                         5. Tileshwar Singh

                                          Versus
                                      STATE OF BIHAR
                                          ------

2/ 28.01.2011 Heard learned counsel for the petitioners and learned

counsel for the State.

Petitioners are alleged for harvesting crop from

complainant’s field is claimed by petitioners about their possession

basing an agreement to sell. Submission is that to enforce the

agreement, Title Suit No. 44 of 2009 is filed and pending, on the

other hand criminal case is filed on behalf of the complainant

challenging agreement to sell as forged document. In any case, there

is claim and counter claim in between the parties.

Considering the facts and circumstances of the case, the

prayer of the petitioners is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Complaint Case No. 366 of 2010 (Tr. No. 1757 of

2010) above named petitioners shall be released on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand) each with two

sureties of the like amount each to the satisfaction of J.M., Ist Class,

Bhabhua subject to the conditions as laid down under Section 438(2)

of Cr. P.C.

shail                                          (Mandhata Singh, J.)
 2