IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2163 of 2011
1. SMT. URMILA DEVI , WIFE OF RAMOTAR CHAUHAN.
2. BALRAM CHAUHAN, SON OF SRI BALKISHUN CHAUHAN @ JHAPAN
CHAUHAN.
3. PARSHURAM CHAUHAN, SON OF BALKISHUN CHAUHAN @ JHAPAS
CHAUHAN.
4. SMT. SOHRI DEVI, WIFE OF BALKISHUN CHAUHAN @ JHAPAS
CHAUHAN.
5. INDRADEO CHAUHAN, SON OF RAMLAGAN CHAUHAN.
6. BALKISHUN CHAUHAN @ JHAPAS CHAUHAN, SON OF KHUBLAL
CHAUHAN.
ALL RESIDENT OF VILLAGE BARARI BIGHA, P.S.-CHEWARA, DISTRICT-
SHEIKHPURA. .....Petitioners.
Versus
THE STATE OF BIHAR ............Opposite Party.
-----------
2 19.02.2011 Perused the record.
The petitioners are apprehending his arrest in a case
registered under Sections 419, 420, 467, 468, 469 and 120B of the I.P.C.
It is alleged that the accused persons got a fabricated gift
deed executed. From the impugned orders it appears that the gift deed
was executed 12 years prior to lodging of the case.
Considering the nature of the accusation, let the petitioners
above named be released on bail in the event of arrest or surrender
before the court below within a period of 12 weeks from today, be
released on anticipatory bail on furnishing bail bonds of Rs.10,000/-(ten
thousand) with two sureties of the like amount each to the satisfaction of
learned C.J.M., Sheikhpura in connection with Chewara P.S. Case no.9 of
2010.
PN ( Dinesh Kumar Singh,J.)