High Court Patna High Court - Orders

Niranjan Prasad Sinha @ Niranjan … vs The State Of Bihar on 1 July, 2011

Patna High Court – Orders
Niranjan Prasad Sinha @ Niranjan … vs The State Of Bihar on 1 July, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.18006 of 2011
          Niranjan Prasad Sinha @ Niranjan Kumar Sinha & Anr.
                                  Versus
                            The State Of Bihar
                                 -----------

03. 01.07.2011 Petitioners are apprehending their arrest in a

case registered under Sections 420/34 of the I.P.C.

                             It    is   alleged    that    Devanti    Devi     made   an

                   agreement       on     behalf   of     the   petitioners    with   the

complainant on the basis of power of attorney when the

complainant paid Rs. 2, 72,000/- to the Devanti Devi. It

is alleged that neither the sale deed was executed nor the

money was returned.

It is submitted by learned counsel for the

petitioners that petitioner No. 1 never made any

agreement with the complainant and the money which he

took from Devanti Devi was returned.

Considering the fact that gravity of contract is

between complainant and Devanti Devi, let the

petitioners namely 1. Niranjan Prasad Sinha @ Niranjan

Kumar Sinha 2. Manju Devi @ Manju Sinha, in the event

of their arrest or surrender before the Court below within

a period of 12 weeks from today, be released on

anticipatory bail on furnishing bail bond of Rs. 10,000/-

(ten thousand) each with two sureties of the like amount

each to the satisfaction of Judicial Magistrate, Ist Class,
2

Danapur, Patna in complaint Case No. 980C of 2009.

Shageer                               ( Dinesh Kumar Singh, J)