IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28020 of 2010
RAM NARAYAN BIND @ RAM NARAYAN PRASAD @ SWAMI
TRIYOGANAND Ji Maharaj S/o late Raghunath Bind Chela of late Sheo
Dharmanand Ji @ Deo Shankar Tiwari, R/o Vill. Chhotaka Rajpur, P.S. Semari,
Dist. Buxar
Versus
THE STATE OF BIHAR
-----------
2/ 13.09.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
After death of Swami Shiv Dharmanandjee
Maharaj, complainant and this petitioner came
forward to claim themselves real heir Mahanth as his
successor. Both are claiming Chadar Mahanthi in
their favour but petitioner is claiming that right by a
deed said to be Chadar Mahanthi which is said forged
the creation of this petitioner. That deed is signed by
84 persons either Mahanth or anyway having
concerned with affair of Matths situated at different
places. Three of accused persons are allowed
anticipatory bail by this Court vide Cr. Misc. No.
11019 of 2010. There is clear observation that heir-
ship of Mahanth is to be decided by competent Civil
Court. Basing the allegation, which is denied also,
refusal of anticipatory bail cannot be justified.
Accordingly, prayer of the petitioner is
allowed.
In the event of arrest or surrender within
2
one month from the date of receipt/production of a
copy of this order in connection with Simari P.S. Case
No. 153 of 2009 arising out of Complaint Case No.
1000 (c) of 2009, above named petitioner shall be
released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of C.J.M., Buxar
subject to the conditions as laid down under Section
438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)