High Court Patna High Court - Orders

Haridwar Singh &Amp; Anr vs State Of Bihar on 20 December, 2010

Patna High Court – Orders
Haridwar Singh &Amp; Anr vs State Of Bihar on 20 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.40230 of 2010
                                 HARIDWAR SINGH & ANR
                                                Versus
                                       STATE OF BIHAR
                                       ---------

02/ 20.12.2010 Heard learned counsel for the petitioners as well as learned

P.P. for the State assisted by the learned counsel for the informant.

Petitioners seek their bail in connection with Bikramganj

P.S. Case no. 192 of 2009 registered under sections 467, 468, 471,

472, 420,474 and 120B of the IPC.

Originally, the informant filed a complaint case which was

converted into a police case. No doubt, there is allegation against

these petitioners that they got executed sale deed in respect of land of

one Kalawati Kuer and obtained her forged death certificate and

impersonated other person in place of Kalawati Kuer.

But considering the period of detention of petitioners in jail

custody as well as this aspect of the matter that the sale deed in

question has not been set aside or declared void as yet by any

competent court, I direct the petitioners, Haridwar Singh and Dasrath

Singh, to be released on bail on furnishing bail bond of Rs 10,000/-

with two sureties of the like amount each to the satisfaction of the Sub

divisional Judicial Magistrate, Bikramganj in Bikramganj P.S. Case

no.192 of 2009.

      shahid                                                (Hemant Kumar Srivastava,J))