IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25067 of 2011
Parvesh Kumar Sinha son of late Ambika Prasad,
Resident of Mohalla- Ashok Vihar Colony,
Maranpur, P.S.-Civil Lines, District-Gaya.
Versus
The State Of Bihar
-----------
2. 29.7.2011. Heard learned counsel for the petitioner and learned
counsel for the State.
It is alleged that after execution of agreement and
receiving some amount in advance for sale of land, the petitioner
refused to execute the sale deed. Learned counsel for the petitioner
submits that since the complainant failed to make payment of
balance amount within time, the petitioner was not under obligation
to execute the sale deed. He also submits that the dispute, if any, is
essentially of a civil nature.
Taking into consideration the nature of accusation, let
the petitioner, namely, Parvesh Kumar Sinha in the event of his
arrest or surrender before the court below within a period of four
weeks from the date of receipt/communication of the order, be
released on bail on furnishing bail bonds of Rs.5,000/- (five
thousand) with two sureties of the like amount each to the
satisfaction of Smt. Niharika, J.M., Ist Class, Gaya in connection
with Complaint Case No.70 of 2008, Trial No.289 of 2010 subject
to the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
Md.S. ( Ashwani Kumar Singh, J.)