High Court Patna High Court - Orders

Manju Devi vs State Of Bihar on 28 September, 2010

Patna High Court – Orders
Manju Devi vs State Of Bihar on 28 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.27086 of 2010
MANJU DEVI, wife of Indradeo Sah @ Indradeo Prasad Sah, resident of Mohalla
Rampur Bhikhari, P.S. - Kotwali, District - Munger.
                                                                ----------- Petitioner.
                                          Versus
THE STATE OF BIHAR                                           ---- Opposite Party.
                                           -------

02. 28.09.2010 Heard learned counsel for the petitioner, learned

counsel for the complainant opposite party no.2 and learned

Additional Public Prosecutor for the State.

Petitioner is named accused in this complaint case

carries allegation of getting the land mentioned in a sale deed

executed by complainant eight years ago of an area more than

agreed for which one title suit no. 127/2008 is already pending

in the court of 1st Sub-Judge, Munger.

Considering the facts and circumstances of the case,

in the event of her arrest/surrender before the court below

within four weeks of receipt of the copy of this order, petitioner,

namely, Manju Devi, is directed to be released on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand only) with two

sureties of the like amount each to the satisfaction of Sri C.B.

Singh, Judicial Magistrate, 1st Class, Munger, in connection with

Complaint Case No. 1127C of 2008, subject to condition laid

down under Section 438(2) of the Criminal Procedure Code.

Rajeev/                                                         (Akhilesh Chandra, J.)