IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3107 of 2011
PANKAJ KUMAR, SON OF SRI SURESH PRASAD GUPTA
------------ PETITIONER
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.3405 of 2011
1. SURESH PRASAD GUPTA S/O LATE LAL BABU PRASAD GUPTA.
2. HARE RAM GUPTA, SON OF SURESH PRASAD GUPTA.
3. SATYENDRA PRASAD KESARI, SON OF SRI VANSHIDHAR SAH.
------------ PETITIONERS
Versus
THE STATE OF BIHAR
-----------
2 09.03.2011 Heard learned counsels for the petitioners
and the State.
The petitioners are apprehending their arrest
in a complaint case in which cognizance has been taken
under Sections 120B, 323, 420, 467 and 468 of the
Indian Penal Code.
It is alleged against the petitioners that on the
point of pistol, they took the signature and L.T.I of the
complainant on a plain stamp paper and also snatched
the paper of the land.
It is submitted on behalf of the learned
counsel for the petitioners that they are the tenant in the
property in question, which is claimed by the
complainant by virtue of adopted son of the original
2
land-holder, whereas, the land has been transferred by
the original land-holder.
Considering the background of civil nature
dispute in which the present complaint has been filed,
let the above named petitioners, be released on
anticipatory bail, in the event of their arrest or
surrender before the learned Court below within a
period of 12 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 learned
Judicial Magistrate 1st Class, Bikramganj in connection
with Complaint Case No. 175/2010, subject to the
conditions as laid down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-