IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26311 of 2011
Satya Narayan Singh
Versus
The State Of Bihar
*****
02. 30.08.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in
connection with Dhansoi P.S. Case No. 53/2010,
pending in the court of Chief Judicial Magistrate,
Buxar, is one of the named accused in this case being
purchaser of a land from husband of the informant
whereas the lands belong to her sons.
Submission is that earlier the land was
belonging to husband of the informant and petitioner
was not aware about transfer of the same in favour of
his sons. Now he has come to know about real facts
and lays no further claim over the land. Though, he
reserves his right to seek remedy as regard to
realization of money advanced.
Considering the facts and circumstances of
the case, in the event of his arrest or surrender within a
period of four weeks, let the above-named petitioner be
enlarged on bail on furnishing bail bond of sum of Rs.
10,000/- (ten thousand only) with two sureties of the
like amount each to the satisfaction of Chief Judicial
Magistrate, Buxar, in connection with Dhansoi P.S.
Case No. 53/2010, subject to condition under section
438(2) of the Code of Criminal Procedure, and
additional condition to attend the court regularly at
least for two years or till disposal of the case,
whichever is earlier and in the event of failure on two
consecutive dates, without any reasonable explanation,
the privilege granted shall be deemed to be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)