IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18825 of 2010
MIRTUNJAY NARAYAN SINGH & ORS
Versus
STATE OF BIHAR
-----------
3. 02.08.2010. Heard learned counsel for the
petitioners and counsel appearing for the
State.
The petitioners are apprehending their
arrest in a case registered under Sections 415,
420, 467, 468, 471, 193, 196 and 199 of the
I.P.C.
It is alleged that the petitioners got
their land recorded in their name by making
false representation that one of the ancestors
was issueless.
In the complaint petition the date of
occurrence has been assigned as 17.01.1997
whereas the complaint has been filed on
22.10.2007.
Considering the civil nature of the
allegation and lodging of complaint after ten
years of accruing of cause of action, let the
petitioners, namely, Mirtunjay Narayan Singh,
Sanjay Kumar Singh, Ajay Kumar Singh and Manoj
Kumar Singh, be released on bail in the event
of their arrest or surrender in the learned
court below within a period of twelve weeks
2
from today in connection with complaint case
no. 1235 of 2007, Trial No. 2664 of 2008 on
furnishing bail bond of Rs. 10,000/-(Ten
Thousand) each with two sureties of the like
amount each to the satisfaction of the learned
J.M. Ist Class, Aurangabad, subject to the
conditions as laid down under Section 438(2) of
Cr.P.C.
U.K. ( Dinesh Kumar Singh, J.)