High Court Patna High Court - Orders

Ramanand Yadav vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Ramanand Yadav vs The State Of Bihar on 14 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.1677 of 2011
                 RAMANAND YADAV SON OF SRI AJAB LAL YADAV
                 RESIDENT OF VILLAGE KHARUI, POLICE STATION
                 SANGRAMPUR, DISTRICT MUNGER. ----------PETITIONER
                                           Versus
                 THE STATE OF BIHAR           -------------OPPOSITE PARTY
                                         -----------

2 14.02.2011 Heard learned counsels for the petitioner and the

State.

The petitioner is apprehending his arrest in a

complaint case in which cognizance has been taken under

Sections 420, 427 and 120(B) of the Indian Penal Code.

It is alleged that the co-accused took advance for

selling the land but ultimately the sale deed was not executed.

Learned counsel for the petitioner submits that the

final form was submitted finding accusation false due to lack

of evidence but the protest cognizance was taken.

Considering the nature of accusation and the fact

that the police find the accusation true, let the petitioner 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. 721(C) of 2004

on furnishing bail bond of Rs. 10,000/- (Ten Thousand) with
2

two sureties of the like amount each to the satisfaction of Shri

C.B. Singh, Judicial Magistrate, 1st Class Munger under the

conditions as laid down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-