IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.26616 of 2011
Mannu Paswan son Late Ram Dayal
Versus
The State Of Bihar
-----------
2/ 08.09.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks anticipatory bail in a case instituted
for the offence under sections 467, 419, 468 and120-B of the Indian
Penal Code.
The complainant alleged that a certain piece of land had
been sold to one Poonam Gupta by accused Ajit Kumar and Dinesh
Singh in which the petitioner was a witness on the sale deed.
Subsequently, the said Poonam Gupta also filed a case stating
therein that she had been cheated by Ajit Kumar and Dinesh Singh
by having been sold the land which did not belong to the persons
they had claimed.
Considering that both the complainant and Poonam
Gupta, the subsequent purchaser, have alleged fraud having been
committed on them by a certain document on which the petitioner
was a signatory, I am not inclined to grant him anticipatory bail.
Prayer for bail is rejected.
JA/- (Anjana Prakash,J.)