High Court Patna High Court - Orders

Ramsharan Lal & Ors. vs The State Of Bihar on 17 August, 2011

Patna High Court – Orders
Ramsharan Lal & Ors. vs The State Of Bihar on 17 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.27468 of 2011
                     1.Ramsharan Lal S/o late Hazari Lal
                     2.Manorma Devi W/o Ramsharan Lal
                     3.Suresh Yadav @ Suresh Pd. Yadav
                       S/o late Rohan Yadav
                     4.Sarfu Khan S/o Lal Mohan Khan
                             All R/village Bisiyait, P.S.-Meskaur,
                       District- Nawada
                     5.Dinesh Pd. Sinha S/o late Lakhan Lal R/village-
                       Kenar Chatti, P.S.-Wazirganj, Dist.- Gaya
                     6.Rajendra Pandit S/o Jharo Pandit, R/v-Tetariya,
                       P.S.-Meskaur, District- Nawada
                                                 Versus
                                         The State Of Bihar
                                               -----------

2. 17.8.2011. Heard learned counsel for petitioners and learned

counsel for the State.

Petitioners apprehend their arrest in connection with a

case registered for the offence under sections 467, 471, 420,120(B),

452, 380 and 504 of the Indian Penal Code.

It is submitted on behalf of petitioners that petitioner

no.1 Ramsharan Lal purchased the land in question in the name of

his wife Manorma Devi (Petitioner no.2) and petitioner no.3 and

petitioner no.4 are witnesses to the aforesaid sale deed whereas

petitioner no.5 Dinesh Pd. Sinha is a vendor and co-sharer of the

aforesaid land and petitioner no.6 is identifier of the sale deed. There

is no partition between the vendor of the impugned sale deed and the

complainant. They are co-sharer. It is further submitted that the case

is essentially a dispute of civil nature. It is also submitted that co-

accused, namely, Ravindra Prasad Sinha and Manoj Kumar have

been granted anticipatory bail on 4.5.2011 by learned Sessions

Judge in A.B.P. No.276 of 2011.

Considering the submissions made above as also taking
2

into account the fact that the case arises out of a complaint, let the

petitioners, namely, 1.Ramsharan Lal, 2.Manorma Devi, 3.Suresh

Yadav @ Suresh Pd. Yadav, 4.Sarfu Khan, 5.Dinesh Pd. Sinha and

6.Rajendra Pandit in the event of their 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 Shri Rahul Kumar, Judicial

Magistrate, Ist Class, Nawada in connection with Complaint Case

No.934 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.)