High Court Patna High Court - Orders

Gannesh Prasad Singh &Amp; Ors vs State Of Bihar on 26 March, 2011

Patna High Court – Orders
Gannesh Prasad Singh &Amp; Ors vs State Of Bihar on 26 March, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.41707 of 2010
           01. GANNESH PRASAD SINGH
           02. NAWAL PRASAD SINGH
           03. NARENDRA NARAYAN SINGH
                                  Versus
                 THE STATE OF BIHAR .
                                 -----------

02. 26.03.2011 Heard learned counsel for the petitioners and for

the State.

The submission on behalf of the petitioners in a

Complaint Case under Sections 420, 467, 468/34 of the

Indian Penal Code is that the allegations themselves

disclose a dispute with regard to donation of lands for a

school. Sale thereof, proceedings under 145 Cr.P.C., the

decisions are stated to be of the Managing Committee

giving the entire dispute a civil flavor.

Considering the aforesaid submissions for the

purposes of anticipatory bail only, let the above named

petitioners surrender in the court below within a period of

four weeks from today when they shall be enlarged on

anticipatory bail on furnishing bail bond of Rs. 20,000/-

(Twenty thousand) each with two sureties of the like

amount each to the satisfaction of Sri Ghanshyam Singh,

J.M., Ist Class, Lakhisarai in connection with Complaint

Case No. 141C of 2010, subject to the conditions as laid

down under Section 438 (2) of the Code of Criminal

Procedure.

         P.K                                           ( Navin Sinha, J.)