High Court Patna High Court - Orders

Jagat Rai vs The State Of Bihar on 25 April, 2011

Patna High Court – Orders
Jagat Rai vs The State Of Bihar on 25 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.10764 of 2011
                                       JAGAT RAI
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 25.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

complaint case in which cognizance has been taken

under Sections 406, 420, 467, 468, 471 and 120B of the

Indian Penal Code.

The accusation is that the petitioner made an

agreement to purchase the land with some construction

from the complainant for a consideration of Rs.

9,25,000/- out of which Rs. 1,75,000/- were paid, but

subsequently, title suit has been filed after making

interpolation in the agreement to the effect that Rs.

5,00,000/- was paid to the complainant.

It is submitted that the title suit was filed in

the year 2009 and after issuance of notice, the present

complaint has been filed.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in
2

the event of his arrest or surrender before the learned

Court below within a period of 12 weeks from today,

on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the

satisfaction of the learned Judicial Magistrate 1st Class,

Patna in connection with Complaint Case No.

445C/2010, subject to the conditions as laid down

under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-