High Court Patna High Court - Orders

Krishna Tiwari &Amp; Anr vs The State Of Bihar on 9 September, 2010

Patna High Court – Orders
Krishna Tiwari &Amp; Anr vs The State Of Bihar on 9 September, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.32984 of 2010
                     KRISHNA TIWARI & ANR
                                Versus
                       THE STATE OF BIHAR
                               -----------

02/ 09-Sep-2010 Heard learned counsel for the petitioners and

learned counsel for the State.

Considering the allegation that co-accused,

Satya Narain Giri without having valid title has

executed sale-deed in favour of petitioner no.1 and

petitioner no.2 is a witness on the deed and considering

that there is no allegation of any impersonation or

forgery, the prayer for anticipatory bail is allowed.

In the event of arrest or surrender, both the

petitioners namely, KRISHNA TIWARI and

HARERAM YADAV shall be released on bail on

furnishing bail bond of Rs.10,000/- each with two

sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Gopalganj in connection

with Bishambharpur PS Case No.26/2010 subject to the

condition as laid down under Section 438(2) of the

Cr.P.C.

       perwez                           ( Shiva Kirti Singh, J.)