IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3090 of 2011
JAGDISH YADAV
Versus
THE STATE OF BIHAR
-----------
02. 09.03.2011 Heard learned counsel for the petitioner and
informant.
The petitioner is apprehending his arrest in a
complaint case, in which cognizance has been taken for the
offence under Sections 420, 467 & 120B of the I.P.C.
It is alleged that on the basis of forged power of
attorney the petitioner sold the land to someone. For the
same land the complainant in 2010 got power of attorney. It
is submitted that for the same land a title suit is pending
between the parties.
Considering the aforesaid facts and
circumstances, let the petitioner Jagdish Yadav, in the event
of his arrest or surrender before the Court-below within a
period of 12 weeks from today, be released on anticipatory
bail on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the satisfaction
of Chief Judicial Magistrate, Kaimur at Bhabua in connection
with Complaint Case No. 737 of 2010 subject to condition
laid down under Section 438 (2) of the Cr.P.C.
( Dinesh Kumar Singh, J.)
Mkr.