IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37402 of 2010
JAGARNATH SAH @ JAGANNATH SAH
Versus
STATE OF BIHAR
-----------
2 1.3.2011 Heard learned counsel for the petitioner and the
State.
The complainant is cousin sister of this petitioner.
He is alleged to get a forged Will created in his favour for the
land of complainant’s father for which civil suit is also
pending. Will deed is shown of the year, 1983.
In the circumstance, let the petitioner abovenamed
in the event of his arrest / surrender before the court below
within one month from today be released on bail on
furnishing bail bond of Rs.10,000/- with two sureties of the
like amount each to the satisfaction of Sri R.K.Singh,J.M. Ist
Class, Birpur, Supaul, in Complaint Case No.267(c )/09
subject to the condition as laid down under section 438(2)
Cr.P.C.
Anilkr.sinha (Mandhata Singh,J.)