IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28798 of 2010
1. SANGEERA DEVI
2. GAURI SHANKAR CHOUDHARY
@ GOURI SHANKAR SINGH
------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
2 24.9.2010 Heard learned counsel for the parties.
Land in question is transferred by co-
accused Sitaram Choudhary as husband of Noor
Jahan in favour of petitioner no.1 and
petitioner no.2 is her husband. According to
learned counsel, no question arises about
commission of any forgery or cheating.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioners shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) each with two sureties of the like
amount each to the satisfaction of Sub-
Divisional Judicial Magistrate, Rohtas at
Bikramganj, Complaint Case No. 129 of 2010,
subject to the condition as laid down under
section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)