High Court Patna High Court - Orders

Pranav Nandan Rai vs The State Of Bihar on 8 March, 2011

Patna High Court – Orders
Pranav Nandan Rai vs The State Of Bihar on 8 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.2879 of 2011
                                    SOHARAB ANSARI
                                            Versus
                                 THE STATE OF BIHAR
                                              with
                                Cr.Misc. No.4148 of 2011
                                 PRANAV NANDAN RAI
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 08.03.2011. Heard learned counsels for the

petitioners and the State.

The petitioners are apprehending

their arrest in compliant case in which

cognizance has been taken under Sections

420, 467, 468, 323 and 504 of the I.P.C.

It is alleged that the

petitioners being the vendor and the deed

writer to have interpolated plot number

in the sale deed as the plot number

entered in the sale deed is of government

land.

It is submitted that the title

suit is also going on between the parties

for the said dispute. The petitioners

admit that the plot number mentioned in

the sale deed is correct plot number of

the land which they sold to the

complainant.

Considering the civil nature of
2

accusation, let the petitioners, Soharab

Ansari and Pranav Nandan, above named, be

released on bail in the event of arrest

or surrender before the learned court

below within a period of twelve weeks

from today in connection with complaint

case no. 346 of 2010 on furnishing bail

bond of Rs. 10,000/-(Ten Thousand) each

with two sureties of the like amount each

to the satisfaction of the learned C.J.M.

Kaimur at Bhabhua, subject to the

conditions as laid down under Section

438(2) of the Code of Criminal Procedure.

U. K. ( Dinesh Kumar Singh, J)