IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44303 of 2010
1. DEONARAYAN SINGH
2. RAMANAND SINGH
----------------------------------------- PETITIONERS
Versus
THE STATE OF BIHAR
-----------
2 19.4.2011 Heard learned counsel for the parties.
Alleged forgery or cheating is for
inclusion of house and Gohal with the vacant
land. Submission is that every thing was known
to the parties, both are Gotia, a sale deed is
executed on the same day in favour of
complainant’s son and for stamp an objection was
raised by the office which was replied, more
stamp was paid then only sale deed was executed
and now for the same cause title suit is also
pending between the parties filed on behalf of
complainant.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the 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 Md. Salim,
Judicial Magistrate, 1st Class, Jamui in
2
Complaint Case No. 1533C/2009, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)