IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39746 of 2010
TINKU CHOUDHARY
Versus
1. THE STATE OF BIHAR
2. Sanjeev Kumar
with
Cr.Misc. No.44905 of 2010
1. SANJAI @ SANJAY CHAUDHARY @ SANJAY
2. Hira Lal Chaudhary @ Vikki
Versus
1. THE STATE OF BIHAR
2. Sanjeev Kumar
with
Cr.Misc. No.45277 of 2010
MOST. SHEO BACHANI DEVI
Versus
1. THE STATE OF BIHAR
2. Sanjeev Kumar
------
2/ 17.03.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Land was agreed to sell for which advance was also
there but sale could not be executed. Land was pleged to the State
Co-operative Bank but the same was not cleared. Executant of the
deed is dead now and having similar allegation, co-accused, Gopal
Chaudhari and Mantu Chaudhary are allowed bail by the Sessions
Judge, while petitioners’ prayer has been refused. Title Suit is
pending to enforce the execution or for appropriate relief.
Considering the facts and circumstances of the case,
prayer of the petitioners is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Complaint Case No. 214C of 2009 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
2
each to the satisfaction of J.M., Ist Class, Patna subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)