High Court Patna High Court - Orders

Jagdeo Pathak vs The State Of Bihar on 29 October, 2010

Patna High Court – Orders
Jagdeo Pathak vs The State Of Bihar on 29 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.32624 of 2010
                                  JAGDEO PATHAK
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 29.10.2010 Heard learned counsel for the petitioner as well

as learned counsel for the state assisted by learned counsel

for the informant.

Admittedly, petitioner and informant are own

brothers and the allegation against the petitioner is that he

sold the share of informant fraudulently. Admittedly, for

execution of several sale-deeds, two other cases were filed

by the informant apart from the instant case.

Learned counsel for the petitioner points out that

informant got a fraudulent decree in his favour in title suit

No. 191 of 1997 and for setting aside the aforesaid decree,

the petitioner has already filed Title Suit in the court of Sub

Judge, Buxar, so it is a case of land dispute between the two

brothers.

Considering the aforesaid submissions as well as

facts and circumstances of the case, this anticipatory bail

petition is allowed. In the event of arrest or surrender before

the court of Chief Judicial Magistrate, Buxar within 30 days

from the date of receipt of the order, the petitioner, namely,

Jagdeo Pathak shall be released on bail on furnishing bail

bond of Rs 10,000/- (ten thousand) with two sureties of the
2

like amount each in connection with Buxar (T) P.S. Case No.

166 of 2010 subject to condition as laid down u/S 438(2) of

the Cr.P.C.

AKV/-                         ( Hemant Kumar Srivastava,J.)