IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29053 of 2010
MUNNI LAL SINGH @ MUNILAL SINGH
Versus
STATE OF BIHAR
-----------
2. 10. 08. 2010. Heard learned counsel for the petitioner and the State.
The petitioner being deed writer is apprehending his
arrest in a case registered under Sections 420, 467 and 468 of the
Indian Penal Code.
It is alleged that property of the complainant has been
transferred by one Nabihan Bibi by executing a sale deed in favour
of one Bhim Choudhary. It is alleged that petitioner prepared the
alleged sale deed.
Considering the nature of allegation, let the above
named petitioner be released on bail in the event of his arrest or
surrender in the court below within a period of twelve weeks from
today, on furnishing bail bond of Rs. 10,000/- (Ten thousand) with
two sureties of the like amount each to the satisfaction of the
S.D.J.M., Bikramganj, Rohtas in connection with Complaint Case
No. 596/2009/Tr. No. 2724/2009, subject to the conditions as laid
down under Section 438 (2) of Cr.P.C.
m.p. ( Dinesh Kumar Singh, J.)