IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30553 of 2010
NEZAM
----------------------- PETITIONER
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.30554 of 2010
1. RUKSHANA KHATOON
2. MAJHAR ALAM
3. IFTEKHAR AHMAD
------------------------ PETITIONERS
Versus
THE STATE OF BIHAR
-----------
2 7.10.2010 Heard learned counsel for the parties.
Co-accused Syed Afshan Rahman @ Afshan
Rahman transferred the part of landed property
in favour of petitioners of Cr.Misc.No. 30554 of
2010. She was claiming the land on the basis of
oral gift for which a memorandum was also
written later. Petitioner of Cr.Misc.No. 30553
of 2010 is a witness to the deed. Title suit is
pending between the parties. Co-accused Syed
Afshan Rahman has already been allowed
anticipatory bail by a Bench of this Court.
In that view of the matter, in the event
of arrest or surrender within one month from the
date of communication of this order, the above
named petitioners shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) each with two sureties of the like
2
amount each to the satisfaction of Chief
Judicial Magistrate, Gaya in Kotwali P.S. Case
No. 129/2010, subject to the condition as laid
down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)