IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16605 of 2011
Lallan Pratap Singh
Versus
The State Of Bihar
-----------
3. 01.07.2011 Heard learned counsel for the petitioner as well
as learned additional Public Prosecutor for the state.
Admittedly, the petitioner is not owner of the
lands which was agreed to purchase by the complainant.
Although, it is stated that the complainant had given
advance money to the petitioner but considering the nature
of offence as well as this aspect of the matter that after
enquiry no process was ever served upon the petitioner
which is evident from the order of the learned Sessions
Judge, Gaya, let the petitioner, namely, Lallan Pratap Singh
be released on bail on furnishing bail bond of Rs. 10, 000/-
(ten thousand) with two sureties of the like amount each to
the satisfaction of Prabal Dutta, Judicial Magistrate, 1st
Class, Gaya, in Complaint Case No. 1429 of 2004.
(Hemant Kumar Srivastava, J.)
Ravi/-