IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26850 of 2010
1. UDIT NARAYAN SINGH son of late Basudeo Singh
2. Saudagar Singh son of late Basudeo Singh------------Petitioners.
Versus
STATE OF BIHAR .
-----------
2. 27.8.2010 Heard Learned counsel for the petitioners and the State.
Impersonation in transfer of land through registered sale
deed is denied that really same was executed by the real person for
which Title Suit is pending which will decide the ultimate result
concerning interest of the parties over the land in dispute.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, 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 the Sub-Divisional Judicial Magistrate,
Nawadah, in connection with Complaint Case no.979 of 1997 ,subject to
the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
Sudip ( Mandhata Singh,J )