IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25040 of 2011
1. Jag Narayan Choubey, Son of Late Yadu Nath Choubey
2. Amit Kumar Choubey, Son of Jag Narayan Choubey
Both resident of village- Sohra Dangi, P.S.-Manihari, District-Katihar.
Versus
The State of Bihar
-----------
2. 29.07.2011 Heard learned counsel for the petitioner, learned
counsel appearing for the State and learned counsel for the
complainant.
According to the complainant, the petitioners are not
allowing him to take possession of a piece of land which he is said
to have purchased by registered sale deed.
Learned counsel for the complainant submits that the
petitioners have no locus to interfere with the right of possession of
the complainant. Learned counsel appearing on behalf of
petitioners submits that entire case is false, baseless and concocted.
Learned counsel for the State opposes the prayer for
grant of bail.
Be that as it may, taking into consideration the nature
of accusation in a case arising out of a complaint, let the
petitioners, namely, (1) Jag Narayan Choubey and (2) Amit Kumar
Choubey in the event of their arrest or surrender before the court
below within a period of four weeks from the date of
communication of this order, be released on bail on furnishing bail
bonds of Rs. 5,000/- (Five thousand) with two sureties of the like
amount each to the satisfaction of learned Judicial Magistrate, 1st
2
Class, Katihar in connection with C.A. Case No. 312 of 2011
subject to the conditions as laid down under section 438 (2) Cr.P.C.
Sanjeet/ (Ashwani Kumar Singh, J.)